Allahabad High Court High Court

Uma Sing And Another vs State Of U.P. & Another on 21 January, 2010

Allahabad High Court
Uma Sing And Another vs State Of U.P. & Another on 21 January, 2010
Court No. - 28

Case :- APPLICATION U/S 482 No. - 188 of 2010

Petitioner :- Uma Sing And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sudhir Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

Heard the learned counsel for the applicants and the learned AGA and
perused the record.

The learned Magistrate, keeping in view the materials on record, arrived at the
conclusion that there were sufficient material on record to summon the
accused. The finding of the learned Magistrate is based on proper appraisal of
the relevant material. The petition has no merit and is liable to be dismissed.
It is, however, provided that the that bail prayer of the applicants, Uma Singh
and Pappu Singh, in complaint case no. 599 of 2008 under sections 323, 504,
506 IPC, pending in the court of Additional Chief Judicial Magistrate-15 ,
district Gorakhpur, shall be disposed of by the courts below in the light of the
principles laid down in the case of Lal Kamlendra Pratap Singh versus State
of U.P. & others (2009) 4 SCC 437.

With the aforesaid observations the petition under section 482 CrPC is
disposed of finally.

Order Date :- 21.1.2010
MTA