Allahabad High Court High Court

Arun Sharma vs State Of U.P. & Another on 16 July, 2010

Allahabad High Court
Arun Sharma vs State Of U.P. & Another on 16 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23071 of 2010

Petitioner :- Arun Sharma
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Ayub Khan
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

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

Supplementary affidavit filed today is taken on record.

Applicant is an accused for an offence of murder along with conspiracy under
section 120B I.P.C. vide case crime no. 2041 of 2009. Investigation resulted
in charge sheeting the applicant. He was summoned and now the case is
pending before the Trial court as S.T. no. 804 of 2010 State versus Arun.
Applicant has approached this court for quashing the charge sheet. The
offence is disclosed against the applicant during investigation. No material
collected during investigation has been appended along with this criminal
misc. application. In absence of those material, it cannot be considered either
as to whether applicant has committed any offence or not ?

For the aforesaid reasons, this application is dismissed.

Order Date :- 16.7.2010
F.H.