Allahabad High Court High Court

Arvind Singh Chandel vs State Of U.P. & Another on 2 July, 2010

Allahabad High Court
Arvind Singh Chandel vs State Of U.P. & Another on 2 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22115 of 2010

Petitioner :- Arvind Singh Chandel
Respondent :- State Of U.P. & Another
Petitioner Counsel :- R.J. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned A.G.A.
There is no reason to quash the proceedings of Complaint Case No. 1646 of
2006 (Vikesh Verma Vs. Arvind Singh Chandel), under Section 138
Negotiable Instrument Act, P.S. Kidwai Nagar, District Kanpur Nagar
pending in the Court of A.C.J.M. VII, Kanpur Nagar.
This criminal misc. application is dismissed with a direction that the bail
prayer of the applicants in the aforesaid crime be considered expeditiously, if
possible on the same day.

Order Date :- 2.7.2010
Manoj