Court No. - 43 Case :- APPLICATION U/S 482 No. - 24615 of 2010 Petitioner :- Subhash Gautam And Another Respondent :- State Of U.P. & Another Petitioner Counsel :- Aalok Kumar Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned A.G.A.
This application has been filed with a prayer to quash the proceedings of
complaint case No. 2205 of 2006 under section 494, 504, 506 IPC pending in
the court of learned A.C.J.M. Court No. 3, Ghaziabad.
From the perusal of the record, it appears that in the present case after
considering the complaint and statements recorded under section 200 and 202
Cr.P.C. the prima facie discloses the commission of the alleged offence and
applicants have been summoned to face the trial. There is no illegality in
prosecution of the applicants. The trial is at the stage of the section 313
Cr.P.C. Therefore, the prayer for quashing the proceedings of the above
mentioned case is refused.
Accordingly this application is dismissed.
Order Date :- 5.8.2010
RPD