Allahabad High Court High Court

Subhash Chandra & Others vs State Of U.P. & Another on 28 January, 2010

Allahabad High Court
Subhash Chandra & Others vs State Of U.P. & Another on 28 January, 2010
Court No. - 19

Case :- APPLICATION U/S 482 No. - 33234 of 2009

Petitioner :- Subhash Chandra & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Vinay Saran
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

This application under Section 482, Cr.P.C. has been moved for
quashing the proceedings of complaint case no.2498/08, under
Sections 323, 504, 379, IPC and 3(i)(x), SC/ST Act.
Heard Mr. Vinay Saran, learned counsel for the applicants and gone
through the material on record.

It appears from the record that the summoning order is based on the
proper appraisal of the evidence tendered by the complainant.
Therefore, there appears no necessity to quash the same.
The petition is dismissed.

However, it is expected that the court concerned shall decide the
bail application of the applicants as per the law laid down in Lal
Kamlendra Pratap Singh Vs. State of U.P. and others, 2009(2)
Crimes 4 SC
Order Date :- 28.1.2010
T. Sinha