Allahabad High Court High Court

Vidyadhar Yadav And Others vs State Of U.P. & Another on 3 August, 2010

Allahabad High Court
Vidyadhar Yadav And Others vs State Of U.P. & Another on 3 August, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 24230 of 2010

Petitioner :- Vidyadhar Yadav And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Muktesh Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and learned A.G.A.

Looking to the allegation and the fact that it is a case of physical assault with
Medical examination, I am not inclined to interfere and quash the prosecution
of Complaint case no. 1291 of 2009, under sections 323, 427, 452 I.P.C. and
section 3(1)(X) SC/ST Act, P.S. Vindhyachal, District Mirzapur.

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 :- 3.8.2010
F.H.