Allahabad High Court High Court

Vijay Shankar Mishra vs State Of U.P. And Another on 21 July, 2010

Allahabad High Court
Vijay Shankar Mishra vs State Of U.P. And Another on 21 July, 2010
Court No. - 5

Case :- U/S 482/378/407 No. - 2928 of 2010

Petitioner :- Vijay Shankar Mishra
Respondent :- State Of U.P. And Another
Petitioner Counsel :- J.K. Gupta,Mohd. Yazdan Khan
Respondent Counsel :- Govt. Advocate

Hon'ble Vedpal,J.

By means of this petition, the petitioner has prayed for quashing criminal
proceedings of case no. 2482 of 2010 ( Case Crime No. 135 of 2010) State
Vs. Vijay Shanker Mishra pending in the Court of A.C.J.M. Lucknow under
Sections 498-A, 323,504,506 I.P.C. and 3/4 D.P.Act, Police Station Cantt.
Lucknow.

Issue notice to opposite party no.2, inviting him to file objection, if any,
within fifteen days from the date of service of notice upon him.

State may file counter affidavit, in the meantime.

List thereafter.

Order Date :- 21.7.2010
Tripathi