Allahabad High Court High Court

S.K.Srivastava vs State Of U.P. on 26 July, 2010

Allahabad High Court
S.K.Srivastava vs State Of U.P. on 26 July, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 4965 of 1994

Petitioner :- S.K.Srivastava
Respondent :- State Of U.P.
Petitioner Counsel :- H.P.Shukla
Respondent Counsel :- Aga

Hon'ble Ravindra Singh,J.

The learned counsel for the applicant is not present.
Heard the learned counsel for the applicant and the learned A.G.A.
This application has been filed by the applicant with a prayer to quash the
proceedings of criminal case no.3546 of 1990 under sections 409 I.P.C.
P.S. Kerakat district Jaunpur.

From the perusal of the record it appears that in the present case F.I.R.
has been lodged against the applicant, after doing investigation charge
sheet has been submitted on which the learned magistrate concerned has
taken cognizance and summoned the applicant to face the trial, thereafter
charge has been framed and the matter was fixed for evidence. The
proceedings of the above mentioned case have been stayed by this court.
The material collected by the I.O. prima facie disclosing the offence.
There is no illegality in submission of the charge sheet, and taking
cognizance in the aforementioned case. There is no good ground to quash
the proceedings of the above mentioned case. The prayer for quashing the
above-mentioned proceedings is refused.

Interim order dated 1.5.1995 is hereby vacated.
Accordingly this application is rejected.

Let a copy of this order be communicated to the learned District and
Sessions judge/ C.J.M concerned for information.
Order Date :- 26.7.2010
N.A.