Allahabad High Court High Court

Mohamad Tahir vs State Of U.P. & Others on 10 August, 2010

Allahabad High Court
Mohamad Tahir vs State Of U.P. & Others on 10 August, 2010
Court No. - 51

Case :- APPLICATION U/S 482 No. - 8109 of 2008

Petitioner :- Mohamad Tahir
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Saghir Ahmad
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Present application under section 482 Cr.P.C. has been filed for
quashing the impugned charge sheet No. 20 of 2008 dated 11.2.2008
arising out in connection with the case crime No. 703 of 2007 under
Sections 363, 366 IPC and under Section 3(I) X SC/ST Act, P.S.
Majhola, District Moradabad and as well as the enttire consequential
pending proceeding of the case No. 1774 of 2008, State Vs. Mohd.
Tahir before the learned court of Chief Judicial Magistrate.
List revised.

None present to press this application.
The application is rejected for want of prosecution.
The interim order dated 17.4.2008 is hereby discharged.
Office to communicate the order to the court concerned.
Order Date :- 10.8.2010
prabhat