Loading...

Allahabad High Court High Court

Chandan Kumar Mandal vs State Of U.P. And Another on 1 July, 2010

Last Updated on 7 years

| Leave a comment

Allahabad High Court
Chandan Kumar Mandal vs State Of U.P. And Another on 1 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 13203 of 2010

Petitioner :- Chandan Kumar Mandal
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Amit Shukla
Respondent Counsel :- Govt.Advocate

Hon'ble Vinod Prasad,J.

List revised. None appears on behalf of the counsel for the applicant. I have
perused the record with the help of learned AGA.

The prayer in this application is quoted below :-

i. To direct the respondents not to take any coercive measures against the
applicant in pursuance charge sheet no. 537 A/08 dated 30.11.2008 submitted
in case no. 14809/08 in case crime no. 929/08 under Section 420, 467, 468,
471, 120-B I.P.C. Police Station 20, Gautam Budh Nagar.

ii. To stay the proceedings initiated and in pursuance charge sheet no. 537
A/08 dated 30.11.2008 submitted in case no. 14809/08 in case crime no.
929/08 under Section 420, 467, 468, 471, 120-B I.P.C. Police Station 20,
Gautam Budh Nagar.

iii. To quash the impugned charge sheet no. 537 A/08 dated 30.11.2008
submitted in case no. 14809/08 in case crime no. 929/08 under Section 420,
467, 468, 471, 120-B I.P.C. Police Station 20, Gautam Budh Nagar.

iv. Any other writ order of direction which this Hon’ble Court may deem fit
and proper in the facts and circumstances of the instant case.

v. Award the cost of application in favour of the applicant.

There is no reason to quash the prosecution case which is disclosed the
commission of offence.

This application is, therefore, dismissed.

Order Date :- 1.7.2010
Manoj