Allahabad High Court High Court

Dharmendra Yadav vs State Of U.P. on 23 July, 2010

Allahabad High Court
Dharmendra Yadav vs State Of U.P. on 23 July, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 17728 of 2010

Petitioner :- Dharmendra Yadav
Respondent :- State Of U.P.
Petitioner Counsel :- Sumit Goyal,Ashutosh Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.

This application is filed with a prayer that some more time may be granted to
application under Section 311 Cr.P.C.

It is contended by learned counsel for the applicant that on 19.5.2010 the
application filed by the applicant under Section 482 Cr.P.C. has been disposed
of by this Court. It was directed that in case the applicant moves a perfect
application within 20 days from today before the court concerned, the same
shall be heard and disposed of under the provisions of the law. The applicant
could not move application within 20 days, due to illness, in case some more
time is not granted the applicant suffer irreparable loss. At this stage under
Section 313 Cr.P.C. the statement of the accused has not been recorded.

Considering the submission made by the learned counsel for the applicant it is
directed that in case the applicant deposits the amount of Rs. 2,000/- within 10
days from today and moves the application under Section 311 Cr.P.C. within
10 days from today, the same shall be heard and disposed of by the learned
trial court in accordance with law.

Accordingly, this application is disposed of.

Order Date :- 23.7.2010
Ashish Tripathi