Allahabad High Court High Court

Roshan vs State Of U.P. & Another on 2 August, 2010

Allahabad High Court
Roshan vs State Of U.P. & Another on 2 August, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 24163 of 2010
Petitioner :- Roshan
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Radhey Krishna Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and the learned A.G.A. of
the State.

Order dated 9.4.2010 passed by the Additional Sessions Judge,
F.T.C. No.1, Meerut in S.T. No. 1073 of 2009 (State Vs. Roshan)
is hereby set aside.

Trial Judge is directed to hear the accused on the question of
discharge and then pass the order in accordance with law.
This application is disposed of with the aforesaid direction.
Order Date :- 2.8.2010
Salim