Allahabad High Court
Sarad Kumar Tiwari vs State Of U.P. & Another on 29 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 23971 of 2010 Petitioner :- Sarad Kumar Tiwari Respondent :- State Of U.P. & Another Petitioner Counsel :- Abhishek Pandey Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants, learned A.G.A. and have perused the
material on record.
Since prima facie office is disclosed, I am not inclined to interfere and quash
the proceedings of Special Trial No. 21/2010 (Chandra Prakash Agrawal @
Chunna Vs. Sarad Kumar Tiwari and others), under Sections 342, 390, 391,
392, 394, 452 I.P.C. and 14 D.A.A. Act, pending before Special Judge
(Dacoity Affected Area), Court No. 1, Chitrakoot.
This application is dismissed with a direction that the bail prayer of the
applicants in the aforesaid crime be considered expeditiously, if possible on
the same day.
Order Date :- 29.7.2010
AKG/-