Allahabad High Court High Court

Munna @ Dinesh Kumar Dwivedi vs State Of U.P. And Another on 27 January, 2010

Allahabad High Court
Munna @ Dinesh Kumar Dwivedi vs State Of U.P. And Another on 27 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2248 of 2010

Petitioner :- Munna @ Dinesh Kumar Dwivedi
Respondent :- State Of U.P. And Another
Petitioner Counsel :- J.S.P. Singh,Ravish Kr. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
This application is filed by the applicant with a prayer that the charge sheet of
the case crime no. 876 of 2007, under Sections 394,397,323,504 and 506
I.P.C., P.S. Jalaun district Jalaun may be quashed.
It is contended by the learned counsel for the applicant that in the present case
nobody has sustained any injury, the allegations made in the complaint are
false and frivolous and it has been made for the purpose of harassment of the
applicant.

In reply to the above contention, it is submitted by the learned A.G.A. that
such pleas may be taken before the court concerned by way of moving
discharge application.

Considering the facts, circumstances of the case and submission made by the
learned counsel for the applicant and the learned A.G.A. it is directed that in
case the applicant moves a discharge application before the court concerned,
through his counsel within 30 days from today, the same shall be heard and
disposed of expeditiously in accordance with the provisions of law.
Till the disposal of the discharge application bailable warrant/N.B.W., if any,
issued against the applicant shall be kept in abeyance.
With the above direction, this application is finally disposed of.
Order Date :- 27.1.2010
N.A.