Allahabad High Court High Court

Balwant Singh vs State Of U.P. And Another on 21 January, 2010

Allahabad High Court
Balwant Singh vs State Of U.P. And Another on 21 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1530 of 2010

Petitioner :- Balwant Singh
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Mirza Ali Zulfaquar
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
This application has been filed by the applicant with a prayer to quash the
impugned order 20.1.2007 passed by the Additional Sessions
Judge/Speical Judge (E.C.Act) Rampur in S.T. No. 306 of 2001 under
sections 307,379,411 I.P.C. and section 26 of the Forest Act P.S. Milak
khanam district Rampur whereby the applicant has been summoned in
exercise of the power conferred under section 319 Cr.P.C.
From the perusal of the record it appears that the applicant has been
summoned after perusing the cross examination of P.W. 1 Devi Prasad
Misra, which discloses the commission of the offence. There is no
illegality in the impugned order, therefore, the prayer for quashing the
same is refused.

However, it is directed that in case the applicant appears before the court
concerned within 30 days from today and applies for bail, the same shall
be heard and disposed of on the same day.

With this direction this application is finally disposed of.
Order Date :- 21.1.2010
N.A.