Court No. - 52 Case :- APPLICATION U/S 482 No. - 20669 of 2009 Petitioner :- Ravindra Kumar Sharma Respondent :- State Of U.P. And Another Petitioner Counsel :- Bhuvnesh Kumar Singh Respondent Counsel :- Govt. Advocate Hon'ble Arvind Kumar Tripathi,J.
This Criminal Misc. Application under Section 482 Cr.P.C.
has been filed with the prayer to quash the entire
proceeding of Criminal Case no. 3169 of 2009, State Vs.
Jograj Singh and others, under Sections 420, 467, 468, 471,
120B IPC, P.S. Kotwali City, DistrictBijnor.
Heard learned counsel for the applicant, learned AGA and
perused the record.
Learned counsel for the applicant submitted that in Criminal
Misc. Application No. 15599 of 2009 in case of coaccused
Mukesh Kumar Sharma. The further proceeding has already
been stayed.
Issue notice to opposite party no. 2 returnable at an early
date.
Till the next date of listing, further proceeding in Criminal
Case no. 3169 of 2009, State Vs. Jograj Singh and others,
under Sections 420, 467, 468, 471, 120B IPC, P.S. Kotwali
City, DistrictBijnor, shall remain stayed.
List after six weeks, before the regular court.
Order Date :- 21.1.2010
ANT