Allahabad High Court High Court

Ramagya Pandey And Others vs State Of U.P And Another on 10 May, 2010

Allahabad High Court
Ramagya Pandey And Others vs State Of U.P And Another on 10 May, 2010
Court No. - 52

Case :- APPLICATION U/S 482 No. - 14272 of 2010

Petitioner :- Ramagya Pandey And Others
Respondent :- State Of U.P And Another
Petitioner Counsel :- Arun Ku. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicants, learned counsel

for the opposite party no.2, learned AGA for the State and

perused the record.

This Crl. Misc. application under Section 482 Cr.P.C. has

been filed for quashing of the charge-sheet dated 26.2.2010

arising out of Case Crime No.14 of 2010, under Sections

323, 504, 506, 452, 427 IPC, P.S. Armapur, District Kanpur

Nagar and further to stay proceedings of Case No.725 of

2010, State Vs. Ravi Kant Tiwari and others.

Learned counsel for the applicants submitted that firstly the

first information report was lodged from the side of

applicants under Sections 498-A, 323, 504, 506, 325 IPC

and Section 3/4 of Dowry Prohibition Act, P.S. Armapur,

District Kanpur Nagar on 9th, February 2009 regarding the

alleged incident dated 28.2.2009. Though no reliable

material was available, however, the Investigating Officer

submitted charge-sheet.

Counsel for the opposite party no.2 informs that the
Magistrate concerned has directed in the present case for

further investigation on 21.3.2010

Contention of counsel for the applicant might be correct but

it requires to be considered on the basis of material

available.

As per information, learned Magistrate has directed for

further investigation hence in view of the facts and

circumstances, at this stage, no interference is required

under Section 482 Cr.P.C.

However, in view of the aforesaid facts, if the applicants

appear before the court concerned within 30 days from

today and apply for bail, it is expected that the same shall be

considered and disposed off expeditiously, if possible on the

same day in view of guide lines by Full Bench decision of

High Court in case of Amarawati and another Vs. State of

U.P., reported in 2004(57) ALR-390 and by the Apex Court

in Lal Kamlendra Pratap Singh v. State of U.P. reported in

2009 (4) SCC 437.

With these observations, application is disposed off finally.
Order Date :- 10.5.2010
Pramod