Allahabad High Court High Court

Vijay And Others vs State Of U.P. & Another on 19 July, 2010

Allahabad High Court
Vijay And Others vs State Of U.P. & Another on 19 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23261 of 2010

Petitioner :- Vijay And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Mohd. Irfan
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and learned AGA.

Since prima facie the offence is disclosed, I am not inclined to interfere and
quash the prosecution Complaint Case No. 570 of 2010, under Sections 323,
427, 452, 504, 506 I.P.C., P.S. Milak, District Rampur, pending in the Court
of Additional Chief Judicial Magistrate, Court No. 2, Rampur.

Accordingly, 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 by the courts below. .

Order Date :- 19.7.2010
Manoj