Allahabad High Court High Court

Vinod Kumar Sharma vs State Of U.P. & Another on 28 January, 2010

Allahabad High Court
Vinod Kumar Sharma vs State Of U.P. & Another on 28 January, 2010
Court No. - 19

Case :- APPLICATION U/S 482 No. - 33209 of 2009

Petitioner :- Vinod Kumar Sharma
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Pradeep Kumar Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

Heard Mr. Pradeep Kumar Shukla, learned counsel for the applicant,
learned AGA and perused the record.

As the charge sheet is the outcome of due collection of evidence by
the I.O, there is no propriety to quash the same. The defence, which is
being taken here, may be agitated during the trial.
Accordingly, petition is dismissed.

However, it is expected that the court concerned shall decide the
bail application as per law laid down in Lal Kamlendra Pratap Singh
Vs. State of U.P. and others, 2009(2) Crimes 4 SC.
Order Date :- 28.1.2010
T. Sinha