Allahabad High Court High Court

Rajendra Kumar vs State Of U.P. & Others on 26 July, 2010

Allahabad High Court
Rajendra Kumar vs State Of U.P. & Others on 26 July, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 18339 of 2010

Petitioner :- Rajendra Kumar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.K.Yadav
Respondent Counsel :- Govt.Advocate

Hon'ble Rajesh Dayal Khare,J.

List has been revised. None appeared to press this application on behalf of
applicant. Heard learned A.G.A. for the State respondent.

The present 482, Cr.P.C. application has been filed for a direction to the
opposite parties to expunge the applicant from the first information report in
case crime no. 181 of 2010 under Section 8, 18, 21 of N.D.P.S. Act lodged on
6.5.2010.

Learned A.G.A. has contended that the prayer made in the present petition is
misconceived, therefore, no interference is warranted by this Court in exercise
of power under Section 482, Cr.P.C.

In view of the above, the present application/petition is dismissed.

Order Date :- 26.7.2010
Ashish