Allahabad High Court High Court

Shishu Pal Singh And Others vs State Of U.P. And Another on 11 January, 2010

Allahabad High Court
Shishu Pal Singh And Others vs State Of U.P. And Another on 11 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 552 of 2010

Petitioner :- Shishu Pal Singh And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- L.C. Mishra
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 by the applicants with a prayer that to 
quash the Chargesheet of case crime NO. 297 of 2007 under section 
323, 504, 506 IPC, P.S. Tabrauli, District Jhansi pending in the court 
of J.M. Garautha, Jhansi vide case No. 2209 of 2007.
It   is   contended   by   learned   counsel   for   the   applicants   that   in   the 
present case the FIR has been lodged after two years of the alleged 
incident,   nobody   has   sustained   any   injury.   The   allegation   made 
against the applicants are false and frivolous. Even on the basis of 
allegation made against the applicants no offence is made out.
In reply of the above contention, it is submitted by learned A.G.A. 
that this plea may be taken by the applicants by way of moving the 
discharged application because all the offence is triable by court of 
Magistrate.

Considering   the   submissions,   made   by   learned   counsel   for   the 
applicants and learned A.G.A., it is directed that in case applicants 
move discharged application within 30 days from today before the 
court concerned through their counsel, the same shall be heard and 
disposed   of   under   the   provisions   of   law.   Till   the   disposal   of   that 
application, the applicants shall not be arrested.
With this direction, this application is finally disposed of.
Order Date :- 11.1.2010
RPD