Allahabad High Court High Court

Pream Prakash vs State Of U.P. And Others on 2 August, 2010

Allahabad High Court
Pream Prakash vs State Of U.P. And Others on 2 August, 2010
Court No. - 53

Case :- APPLICATION U/S 482 No. - 1943 of 2007
Recall/Restoration Application No. 278897 of 2007
Petitioner :- Pream Prakash
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vineet Singh Sengar
Respondent Counsel :- Govt. Advocate,Arunesh Singh,Sahab
Tiwari,Saurabh Tiwari

Hon'ble Shri Kant Tripathi,J.

Heard learned counsel for the applicant and the learned AGA and perused the
record.

This is an application for recall of the order dated 25.10.2007 passed by this
Court whereby the petition filed by the accused Pream Prakash under section
482 of the Code of Criminal Procedure was allowed and the complaint
proceedings were quashed.

The learned counsel for the applicant submitted that the order dated
25.10.2007 passed by this Court was an ex-parte order against the applicant
and his allegations were not taken into account.

In view of the fact that the order dated 25.10.2007 is an ex-parte order against
the applicant Pratap Singh, the recall applicatioin is allowed and the order
dated 25.10.2007 is recalled. Accordingly, the Misc. Application 482 Cr.P.C.
No. 1943 of 2007 is restored to its original number.

List the Misc. Application 482 Cr.P.C. No. 1943 of 2007 along with the
connected Criminal Revision No. 2093 of 2006 for disposal on 16.08.2010.

Order Date :- 2.8.2010

shailesh