Allahabad High Court High Court

Bhagwan Das vs State Of U.P. And Another on 19 January, 2010

Allahabad High Court
Bhagwan Das vs State Of U.P. And Another on 19 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1329 of 2010

Petitioner :- Bhagwan Das
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sunil Kumar
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 with a prayer to quash the proceedings of the
criminal case no. 33931 of 2009 under Sections 3/5 Lok Sampati Adhiniyam,
pending in the court Special Chief Judicial Magistrate, Allahabad.

It is contended by learned counsel for the applicant that the land in dispute
was belonging to applicant no offence under Section 3/5 Lok Sampati
Adhniyam is made out against the applicant even then the applicant is being
prescribed for the aforesaid offences.

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
discharge application.

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 their counsel within 30 days from today, the same shall be heard and
disposed of expeditiously in accordance with the provisions of law.
Till the disposal of the discharge application no coercive steps shall be taken
against him.

With the above direction, this application is finally disposed of.
Order Date :- 19.1.2010
prabhat