Allahabad High Court High Court

Anil Rastogi And Others vs State Of U.P. & Another on 2 July, 2010

Allahabad High Court
Anil Rastogi And Others vs State Of U.P. & Another on 2 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22062 of 2010

Petitioner :- Anil Rastogi And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- B.K.Solanki
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned AGA.

The applicants are directed to raise an objection before the concerned SDM
for dropping of the proceeding under Sections 107, 116 Cr.P.C. within a
period of 20 days. If such an objection is filed, SDM concerned is restrained
from proceeding further till the disposal of their objection.

With the aforesaid direction, this application is disposed off.

Order Date :- 2.7.2010
AKG/-