Allahabad High Court High Court

Raj Narayan And Others vs State Of U.P. & Another on 4 August, 2010

Allahabad High Court
Raj Narayan And Others vs State Of U.P. & Another on 4 August, 2010
Court No. - 43
Case :- APPLICATION U/S 482 No. - 24623 of 2010
Petitioner :- Raj Narayan And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sudhir Srivastava,Vikas Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.
This application has been filed with a prayer to quash the charge
sheet No. 99 of 2009 dated 8.8.2009 in case crime No. 177 of
2009 under Sections 323, 504, 506 IPC, P.S. Kalyanpur, District
Fatehpur, pending in the court of learned Additional Chier Judicial
Magistrate, Court No.10, Fatehpur vide criminal case No. 1237 of
2009.

It is contended by learned counsel for the applicants that in the
present case the F.I.R. has been lodged after two years of the
alleged occurrence, without proper investigation the charge sheet
has been submitted. Therefore, the same may be quashed.
In reply of the above contention it is submitted by learned AGA
such plea be taken by the applicants by way of filing discharge
application.

Considering the submissions made by learned counsel for the
applicants, learned AGA, it is directed the applicants may file
discharge application through counsel before the court concerned,
in case such application is filed by the applicants within 30 days
from today, the same shall be heard and disposed of under the
provisions of law. Till the disposal of that application, no coercive
steps shall be taken against the applicants.
With this direction, this application is finally disposed of.
Order Date :- 4.8.2010
Salim