Allahabad High Court High Court

Nishant Kumar vs State Of U.P. And Another on 16 July, 2010

Allahabad High Court
Nishant Kumar vs State Of U.P. And Another on 16 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 21565 of 2010

Petitioner :- Nishant Kumar
Respondent :- State Of U.P. And Another
Petitioner Counsel :- B. K. Tripathi
Respondent Counsel :- Govt Advocate

Hon'ble Vinod Prasad,J.

Sri B. K. Tripathi, learned counsel for the applicant made a statement that his
client is not responding. In such a view, this criminal misc. application
relating to offence under Section 138 N.I. Act is dismissed as prima facie
offence is disclosed against the applicant.

Order Date :- 16.7.2010
Sharad