Court No. - 54 Case :- APPLICATION U/S 482 No. - 959 of 2010 Petitioner :- Narendra Kumar Srivastava Respondent :- State Of U.P. & Anr. Petitioner Counsel :- Rajendra Singh Parihar Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned AGA.
This application has been filed by the applicant Narendra Kumar Srivastava to
quash the charge sheet of case no. 2888 of 2007 arising out of case crime no.
794 of 2007 under Sections 467, 468, 419, 420 I.P.C., P.S. Kotwali, Orai,
District-Jalaun. pending in the court of learned CJM, Jalaun, Orai.
From the perusal of the record, it appears that on the basis of the material
collected by the I.O. prima facie aforesaid offences are made out. There is no
illegality or irregularity in the statement of the charge sheet therefore the such
prayer is refused.
It is further directed that in case the applicant moves a discharge application at
appropriate stage, the same shall be heard and disposed of by a reasoned order
in accordance with the provisions of law.
With the above direction the application is finally disposed of .
Order Date :- 13.1.2010
prabhat