Allahabad High Court
Rishiraj vs State Of U.P. & Another on 22 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 23452 of 2010 Petitioner :- Rishiraj Respondent :- State Of U.P. & Another Petitioner Counsel :- Sarad Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and the learned A.G.A.
There is no reason to quash the proceedings of complaint case no. 755/2008
(Ved Prakash Vs. Rishiraj), under Section 138 N.I. Act, pending before
Special C.J.M., Meerut as prima facie offence is disclosed.
This application is dismissed.
Order Date :- 22.7.2010
AKG/-