Allahabad High Court
Bramhdev Sharma vs State Of U.P. & Another on 2 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 22130 of 2010 Petitioner :- Bramhdev Sharma Respondent :- State Of U.P. & Another Petitioner Counsel :- I.K.Chaturvedi Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and learned AGA.
There is no reason to quash the prosecution case no. 655 of 2006, under
Section 147, 323, 504, 506 I.P.C. and Section 3 (1) (3) S.T. / S.T. Act, P.S.
Tharwai, District Allahabad. However, it is informed that co-accused in the
same crime have already been acquitted. I, therefore, direct to concerned court
below to dispose of the bail application of the applicant on same day in case
the applicant appear from today on or before 30th July, 2010.
This application is disposed off.
Order Date :- 2.7.2010
Manoj