Allahabad High Court High Court

Pooran And Another vs State Of U.P. & Others on 2 August, 2010

Allahabad High Court
Pooran And Another vs State Of U.P. & Others on 2 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 578 of 1996

Petitioner :- Pooran And Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sunil Kumar
Respondent Counsel :- A.G.A.,P.C. Srivastava

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA for the
State.

This applicant has been filed by the applicants with a prayer to
quash the bailable warant issued against the applicants in
criminal case no. 2786 of 1995 under section 302 IPC pending
in the Court of learned CJM, Bulandshahr.

From the perusal of the record, it appears that in the present
case, interim order dated 20.2.1996 has been passed when
undertaking given by the counsel for the applicants that
applicants shall appear on or before 26.3.1996, till then the
execution of the NBW was stayed. The relief has already been
granted. There is no need to pass ex parte orders with regards on
the merits of the case.

Accordingly, the interim order dated 20.2.1996 is hereby
vacated.

The application is accordingly dismissed.

Order Date :- 2.8.2010
SR