Court No. - 43 Case :- APPLICATION U/S 482 No. - 18174 of 1993 Petitioner :- Mohd. Yusuf Respondent :- State Petitioner Counsel :- B.K. Tripathi Respondent Counsel :- A.G.A. Hon'ble Ravindra Singh,J.
Counsel for the applicants is not present. Heard learned A.G.A.and
perused the record.
This application has been filed with a prayer to quash the proceedings
of Criminal case No.592 of 1992 under section 498A I.P.C., P.S.
Nizamabad, District Azamgarh, pending in the court of learned
A.C.J.M.Ist, Azamgarh.
From the perusal of the record it appears that in the present case, the
charge sheet has been submitted against the applicants, the material
collected by the I.O.prima facie, disclosing the commission of the
offence, there is no illegality in submission of the charge sheet and in
taking cognizance by the court concerned, there is no good ground for
quashing the charge sheet as well as the proceedings of the above
mentioned case, such prayer is refused.
Interim order dated 9.11.1993 is hereby vacated.
Accordingly, this application is dismissed.
Let a certified copy of this order be communicated to learned
C.J.M.concerned within a week for information.
Order Date :- 28.7.2010
Su