Allahabad High Court High Court

Afzal Ansari vs State Of U.P. & Others on 9 August, 2010

Allahabad High Court
Afzal Ansari vs State Of U.P. & Others on 9 August, 2010
Court No. - 51

Case :- APPLICATION U/S 482 No. - 2758 of 1996

Petitioner :- Afzal Ansari
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ravindra Sharma
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

Present application under section 482 Cr.P.C. has been filed for directing the
opposite parties to conclude the investigation in case crime No. 89/94 under
sections 395, 190, 193, 280, 323, 342, 409 IPC and Section 13 Prevention of
Corruption Act, P.S. Kotwali, District Ghazipur preferably within 2 months or
to pass such other and further order as may be found just and proper in the
facts and circumstances of the case.

List revised.

None present to press this application.

The application is rejected for want of prosecution.

Office to communicate the order to the court concerned.

Order Date :- 9.8.2010
prabhat