Allahabad High Court High Court

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

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

Case :- APPLICATION U/S 482 No. - 1431 of 2010

Petitioner :- Surendra Pal Singh
Respondent :- State Of U.P. And Another
Petitioner Counsel :- P.S. Pundir
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 with prayer to quash the proceedings 
of criminal case No. 1591 of 2007 under section 420, 467, 468 IPC 
pending in the court of learned Special J.M. (CBI), Ghaziabad, P.S. 
Link Road, Ghaziabad.

It is contended by learned counsel for the applicant that the present 
case the chargesheet has been submitted in case rime no. 198 of 
2006 under sections 420, 467, 468 IPC. The forgery in respect of the 
driving license of the applicant which was found to be genuine by the 
R.T.O.   concerned.   On   the   basis   of   the   report   of   the   R.T.O.   the 
applicant has been re­instated in his service. But the chargesheet 
has   been   submitted   in   the   present   case   which   is   liable   to   be 
quashed.

In reply of the above contention, it is submitted by learned A.G.A. that 
such   plea   may   be   taken   by   the   applicant   by   way   of   filing   the 
discharged application.

However, considering the same it is directed that applicant may move 
discharged   application   before   the   court   concerned,   in   case   such 
application is filed by the applicant through his counsel, the same 
shall be heard and disposed of expeditiously. Till the disposal of that 
application, no coercive steps shall be taken against the applicant. 
With this direction, this application is finally disposed of.
Order Date :- 21.1.2010
RPD