Allahabad High Court
Aswani Kumar Rastogi vs State Of U.P. & Another on 2 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 22082 of 2010 Petitioner :- Aswani Kumar Rastogi 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 applicant and the learned AGA.
The applicant is 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 his objection.
With the aforesaid direction, this application is disposed off.
Order Date :- 2.7.2010
AKG/-