Allahabad High Court High Court

Ghanshyam Shamra & Ors. vs State Of U.P. & Anr. on 12 July, 2010

Allahabad High Court
Ghanshyam Shamra & Ors. vs State Of U.P. & Anr. on 12 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22768 of 2010

Petitioner :- Ghanshyam Shamra & Ors.
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- Om Prakash Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and learned A.G.A.

The prayer made in this application is to quash the prosecution of complaint
case no. 3885 of 2009, under Sections 419, 420 I.P.C., P.S. Daraganj, District
Allahabad, which has been instituted on the basis of a complaint lodged by
respondent no. 2, Dilip Kumar Nishad.

The perusal of the record indicates suppression of material fact. Statement
recorded under section 200 Cr.P.C. of respondent no. 2., complainant has not
been annexed. In absence of the said material, the prayer for quashing the
impugned order and proceedings cannot be considered.

This application is accordingly, dismissed.

Order Date :- 12.7.2010
F.H.