Court No. - 7 Case :- APPLICATION U/S 482 No. - 20895 of 2010 Petitioner :- Ram Dular Singh Respondent :- State Of U.P. Petitioner Counsel :- S.P.Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the applicant and learned AGA for the State.
The prayer is for quashing the charge sheet and entire proceedings arising out
of case crime No. 5 of 2004. I am not inclined to quash the proceedings.
However it is always open for the applicant to move an application for
discharge at the appropriate stage which he can do before the Court concerned
and the same shall be considered after giving an opportunity of hearing.
It is also brought to my notice that during investigation the arrest of applicant
was stayed by a Division Bench of this Court. It is directed that in the event
the applicant appears before the Court concerned within three weeks and
moves bail application, the same shall be considered and disposed of
expeditiously preferably, if possible on the same day.
N.B.W. has been issued against the applicant shall be kept in abeyance for a
period of three weeks.
Order Date :- 17.6.2010
P