Allahabad High Court
Mohd. Khursheed vs State Of U.P. & Another on 4 August, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 24381 of 2010 Petitioner :- Mohd. Khursheed Respondent :- State Of U.P. & Another Petitioner Counsel :- Sanjay Shukla Respondent Counsel :- Govt.Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and learned A.G.A.
I do not find any reason to quash the prosecution of Complaint case no. 900 of
2009, under sections 218, 419, 420, 467 I.P.C., P.S. Gola, District Gorakhpur.
This application is dismissed with a direction that the bail prayer of the
applicant in the aforesaid crime be considered expeditiously, if possible, on
the same day.
Order Date :- 4.8.2010
F.H.