Allahabad High Court High Court

Bhagwan Saran And 3 Ors. vs State Of U.P.& Another on 6 August, 2010

Allahabad High Court
Bhagwan Saran And 3 Ors. vs State Of U.P.& Another on 6 August, 2010
Court No. - 10

Case :- U/S 482/378/407 No. - 1941 of 2008

Petitioner :- Bhagwan Saran And 3 Ors.
Respondent :- State Of U.P.& Another
Petitioner Counsel :- D.P.Singh
Respondent Counsel :- Govt.Advocate,Jay Prakash Yadav

Hon'ble Yogendra Kumar Sangal,J.

None present to press the application on behalf of the applicants.

This is an application under Section 482 CrPC for quashing the order dated
11.10.2007 passed by Judicial Magistrate-II, District Hardoi in Case No. 962
of 2007 under Sections 323, 354, 504, 506 IPC, P.S. Pali, District Hardoi.

Matter is pending since 2008. As no one is present to press the application.
The application is hereby dismissed for non-prosecution. Interim order, if any,
shall stand vacated automatically. Office is directed to inform the trial court
concerned.

Order Date :- 6.8.2010
Rakesh/-