Allahabad High Court High Court

Smt. Chandra Devi And Others vs State Of U.P. & Another on 22 July, 2010

Allahabad High Court
Smt. Chandra Devi And Others vs State Of U.P. & Another on 22 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22627 of 2010

Petitioner :- Smt. Chandra Devi And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Mangala Prasad Rai
Respondent Counsel :- Govt.Advocate

Hon'ble Vinod Prasad,J.

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

I do not find any reason to quash the proceedings of Criminal Case No.1522
of 2010, State Vs. Alok Kumar Gupta and others, pending in the court of
C.J.M., Fatehpur for the offences under Sections 420, 467, 468 and 471 IPC,
Crime No.684 of 2010, P.S. Kotwali, District Fathepur. Hence, this
application is dismissed with the direction to the courts below to consider the
bail prayer of the applicants, if possible, on the same day in the aforesaid case
number for the aforesaid offences.

Order Date :- 22.7.2010
RK