Allahabad High Court High Court

Rashid And Others vs State Of U.P. And Another on 22 January, 2010

Allahabad High Court
Rashid And Others vs State Of U.P. And Another on 22 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1586 of 2010

Petitioner :- Rashid And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- T.I. Khan
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
This application has been filed with prayer to quash the proceedings 
of S.T. No. 139 of 2009 under sections 498­A, 326, 504, 506, 307 
IPC   and   section   3/4   D.P.   Act,   P.S.   Shahganj,   District   Jaunpur 
pending in the court of FTC NO. 3, Jaunpur.
From the perusal of the record it appears that it is a too old case, the 
sessions trial is in progress, it is not proper to interfere at this stage, 
therefore, the prayer for quashing the above mentioned proceedings 
is refused.

However, it shall be open to the applicant to seek all the remedy and 
to raise the objection before the trial court.
With this direction, this application is finally disposed of.
Order Date :- 22.1.2010
RPD