Allahabad High Court High Court

Hari Shanker Yadav vs State Of U.P. And Another on 30 June, 2010

Allahabad High Court
Hari Shanker Yadav vs State Of U.P. And Another on 30 June, 2010
Court No. - 40

Case :- APPLICATION U/S 482 No. - 21617 of 2010

Petitioner :- Hari Shanker Yadav
Respondent :- State Of U.P. And Another
Petitioner Counsel :- K. S. Tiwari,Vinod Kumar Pandey
Respondent Counsel :- Govt Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and learned A.G.A.

A supplementary affidavit filed today and is taken on record.

After hearing both the sides, I set aside the order dated 18.05.2010 passed by
the Chief Judicial Magistrate, Bhadohi at Gyanpur in Criminal Misc. Case
No. 2141 of 2010 ( Hari Shankar Vs. Shiv Karan Yadav and others) and direct
the C.J.M., Bhadohi at Gyanpur to decide the application of the applicant
bearing Criminal Misc. Application No.2141 of 2010 in accordance with law.

This application is allowed.

Order Date :- 30.6.2010
Naresh