Allahabad High Court High Court

Rang Nath And Others vs State Of U.P. & Another on 6 July, 2010

Allahabad High Court
Rang Nath And Others vs State Of U.P. & Another on 6 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22331 of 2010

Petitioner :- Rang Nath And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- H.C.Saxena,N.K.Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Supplementary affidavit filed today, the same is taken on record.

Heard learned counsel for the applicants and learned AGA in opposition.

Since it is a case of injury, I do not find any reason to quash impugned
summoning order dated 21.4.2010 relating to Crime No.204 of 2009, under
Sections 452, 307 IPC, P.S. Pachim Shareera, District Kaushambi, pending in
the court of J.M. (Judicial Magistrate), Kaushambi. Hence, this application is
rejected with the direction to the courts below to consider the bail prayer of
the applicants as expeditiously as possible, if possible on the same day in the
aforesaid crime number for the aforesaid offences.

Order Date :- 6.7.2010
RK