Allahabad High Court High Court

Brijesh Kumar Saxena vs State Of U.P. Thru. Prin. Secy. … on 10 May, 2010

Allahabad High Court
Brijesh Kumar Saxena vs State Of U.P. Thru. Prin. Secy. … on 10 May, 2010
Court No. - 8

Case :- U/S 482/378/407 No. - 1833 of 2010

Petitioner :- Brijesh Kumar Saxena
Respondent :- State Of U.P. Thru. Prin. Secy. Home Deptt. And Others
Petitioner Counsel :- Salil Kumar Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

Heard the learned counsel for the applicant, the learned AGA and perused the
record.

This is a petition under section 482 CrPC to direct the learned Magistrate for
affecting arrest of the accused in case crime no.71 of 2009 under sections 420,
467, 468 and 471 IPC, police station Wazirganj, district Lucknow.

No direction is necessary. The learned Magistrate is expected to ensure
presence of the accused by issuing appropriate legal processes in accordance
with law and after securing the presence of the accused, the trial may be held
expeditiously.

The petition under section 482 CrPC is dismissed.

Order Date :- 10.5.2010
RKSh