Allahabad High Court High Court

Varun Mahajan And Another vs State Of U.P. & Another on 10 August, 2010

Allahabad High Court
Varun Mahajan And Another vs State Of U.P. & Another on 10 August, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 25923 of 2010

Petitioner :- Varun Mahajan And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Piyush Dubey
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and Sri Hitesh Pachori, learned
counsel for the respondent no. 2 as well as learned AGA. and perused the
material on record.

Since prima facie offence is disclosed for which the applicants have been
summoned, I am not inclined to interfere and quash the proceeding of
Complaint Case No. 2635 of 2010, under Sections 420, 504, 506 I.P.C.
pending in the court of Additional Chief Judicial Magistrate, Court No. 9,
Agra.

This application sans merit and 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 :- 10.8.2010
Sharad