Allahabad High Court High Court

Anil Kumar vs State Of U.P. And Another on 25 January, 2010

Allahabad High Court
Anil Kumar vs State Of U.P. And Another on 25 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2044 of 2010

Petitioner :- Anil Kumar
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Anay Kr. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the applicant and the learned A.G.A.
This application has been filed by the applicant with a prayer to quash
the charge sheet of case crime No. 2788 of 2009 under sections 419,
420, 467, 468 I.P.C., P.S. Gyanpur District S.R.N.Bhadohi pending in
the court of Additional Chief Judicial Magistrate, Gyanpur, Bhadohi .
It is contended by learned counsel for the applicant that on the basis of
allegation made against the applicant no offence is made out.
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 a discharge application because all the offences are triable by
court of Magistrate.

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 under the provisions of law. Till
the disposal of that application the applicant shall not be arrested.
With the above direction, this application is finally disposed of.
Order Date :- 25.1.2010
Su