Allahabad High Court
Ajay Chaubey vs State Of U.P. on 30 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 23916 of 2010 Petitioner :- Ajay Chaubey Respondent :- State Of U.P. Petitioner Counsel :- Ashok Kumar Shukla Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and learned A.G.A.
Perused the order dated 10.6.2010 passed by the Additional Sessions Judge
court no. 2, Ballia in S.T. No. 13 of 1995, State versus Nannhe Tiwari. Since
the order impugned is covered under section 20 of the Juvenile Justice (Care
and Protection of Child) Act, 2000, I do not find any infirmity in it.
This Crl. Misc. Application is bereft on merit and is hereby dismissed.
Order Date :- 30.7.2010
F.H.