Allahabad High Court High Court

Suresh And Others vs State Of U.P. & Another on 14 July, 2010

Allahabad High Court
Suresh And Others vs State Of U.P. & Another on 14 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22979 of 2010

Petitioner :- Suresh And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- R.C.Maurya,D.B.Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned A.G.A.
There is no reason to quash the proceedings of complaint case no. 575/2006
(Sahab Singh Vs. Suresh and others), under Sections 323, 324, 452, 504, 506
I.P.C., P.S. Etamaddaula, District Agra pending before XII Additional Chief
Judicial Magistrate, Agra.

The applicants can always invoked the power of Magistrate under Section 210
Cr.P.C. to club the trial started on the basis of charge sheet as well as
complaint case, if they so desire.

With the aforesaid direction, this application is dismissed with a direction that
the bail prayer of the applicants in the aforesaid crime be considered
expeditiously, if possible on the same day.

Order Date :- 14.7.2010
AKG/-