Allahabad High Court
Manoj Tomar vs State Of U.P. & Others on 28 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 23899 of 2010 Petitioner :- Manoj Tomar Respondent :- State Of U.P. & Others Petitioner Counsel :- Pramod Kumar Sharma,Hitesh Pachori Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and the learned A.G.A.
Prayer for quashing the proceedings of Case No. 1243 of 2007, under Section
138 N.I. Act and 120-B I.P.C., Police Station-New Agra, District-Agra is
hereby refused.
This application is dismissed with a direction that the bail prayer of the
applicant in the aforesaid crime be considered expeditiously, if possible on
the same day.
Order Date :- 28.7.2010
Sharad