Allahabad High Court High Court

Dev Dutt Sharma vs State Of U.P. & Anr. on 2 April, 2010

Allahabad High Court
Dev Dutt Sharma vs State Of U.P. & Anr. on 2 April, 2010
Court No. - 35

Case :- APPLICATION U/S 482 No. - 33605 of 2009

Petitioner :- Dev Dutt Sharma
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- Rakesh Pande
Respondent Counsel :- Govt. Advocate

Hon'ble Vineet Saran,J.

Re: Criminal Misc. Modification Application No. 67560 of 2010

This is an application for modification of the order dated 11.1.2010 whereby
it was provided that in case if the petitioner moves an application before the
competent Magistrate within three weeks, a date was to be fixed by the
Magistrate for his appearance in about a week thereafter and the
petitioner/applicant was not be arrested without the permission of the
Magistrate within the date of moving the application for surrender and the
date fixed for his appearance in the Court.

No counter affidavit has been filed to this modification application.

Having perused the application, I find that there was sufficient ground for the
petitioner/applicant in not being able to file the application within the time
granted by this Court.

Accordingly, the order dated 11.1.2010 is modified to the extent that in case if
the petitioner/applicant surrenders before the competent Magistrate on or
before 19.4.2010, rest of the conditions as mentioned in the order dated
11.1.2010 shall follow.

This application stands disposed of.

Order Date :- 2.4.2010
dps