Allahabad High Court High Court

Shobh Nath And Others vs State Of U.P. & Othersr on 23 July, 2010

Allahabad High Court
Shobh Nath And Others vs State Of U.P. & Othersr on 23 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23654 of 2010

Petitioner :- Shobh Nath And Others
Respondent :- State Of U.P. & Othersr
Petitioner Counsel :- S.D.Ojha
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Unless and until accused made himself subject to jurisdiction of the
court his discharge application cannot be considered. It is not a law
that those persons who are not before the court, discharge
application be considered.

In such a view, the order dated 22.05.2010 passed by Judicial
Magistrate 1st Varanasi in case no.370 of 2009, Narain Das Vs.
Shobha Nath and Others does not suffer from any error of law.
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 :- 23.7.2010
pks