Court No. - 49 Case :- APPLICATION U/S 482 No. - 2457 of 1995 Petitioner :- Sheo Ram Singh Niranjan Respondent :- State Of U.P. & Ohters Petitioner Counsel :- S.K. Singh,V.K. Singh Respondent Counsel :- A.G.A. Hon'ble Bala Krishna Narayana,J.
This application under section 482 Cr.P.C. has been filed by the applicant for
quashing the order 23.06.1995, (Annexure No. 5 to the application) in case
crime no.107 of 1993, under sections 409, 420 and 406 IPC, P.S.Ait, District
Jalaun.
I have heard learned counsel for the applicant and perused the record as well
as impugned order passed by respondent no.2. The order is supported by
valid and cogent reason.
Considering the facts and circumstance of the case, I do not find any good
ground to interfere with the impugned order, the application is dismissed
accordingly.
Interim order, if any, stands vacated.
Order Date :- 10.8.2010
PKC