Court No. - 54 Case :- APPLICATION U/S 482 No. - 2089 of 2010 Petitioner :- Smt. Prankali And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Sanjay Kr. Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard the learned counsel for the applicants and the learned A.G.A.
This application has been filed with a prayer to quash the order dated
23.9.2009 passed by the A.C.J.M. Bhadohi in complaint case no.1534 of
2009 whereby the applicants have been summoned to face the trial for the
offence punishable under sections323,504 and 506 I.P.C.
It is contended by the learned counsel for the applicants that in this case
nobody has sustained any injury, the allegations made in the complaint
are false and frivolous and it has been made for the purpose of
harassment of the applicants.
In reply to the above contention, it is submitted by the learned A.G.A.
that such pleas may be taken before the court concerned by way of
moving discharge application.
Considering the facts, circumstances of the case and submission made by
the learned counsel for the applicants and the learned A.G.A. it is
directed that in case the applicants move a discharge application before
the court concerned, through their counsel within 30 days from today, the
same shall be heard and disposed of expeditiously in accordance with the
provisions of law.
Till the disposal of the discharge application bailable warrant/N.B.W., if
any, issued against the applicants shall be kept in abeyance.
With the above direction, this application is finally disposed of.
Order Date :- 25.1.2010
N.A.