Allahabad High Court High Court

Smt. Geetanjali vs State Of U.P. & Another on 19 July, 2010

Allahabad High Court
Smt. Geetanjali vs State Of U.P. & Another on 19 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23327 of 2010

Petitioner :- Smt. Geetanjali
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sanjay Kumar Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant, learned AGA and Sri Vinay Singh
Khokhar and Sri A.T. Kulshreshtha, learned counsel for the complainant.

Since prima facie the offence is disclosed, therefore, I am not inclined to
interfere and quash the prosecution of Complaint Case No. 393 of 2010, under
Section 494 I.P.C., P.S. Chaprauli, District Baghpat.

This application is dismissed with a direction that the bail prayer of the
applicant in the aforesaid crime be considered expeditiously, if possible on the
same day by the courts below.

Order Date :- 19.7.2010

Manoj