Allahabad High Court High Court

Dr. P. K. Sharma vs State Of U.P. And Another on 28 June, 2010

Allahabad High Court
Dr. P. K. Sharma vs State Of U.P. And Another on 28 June, 2010
Court No. - 40

Case :- APPLICATION U/S 482 No. - 21662 of 2010

Petitioner :- Dr. P. K. Sharma
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Akhilesh Srivastava
Respondent Counsel :- Govt Advocate

Hon'ble Vinod Prasad,J.

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

There is no reason to quash the proceedings of Case No. 16 of 2010 arising
out of crime No. 376 of 2008, State Vs. Dr. P. K. Sharma pending in the court
of ACJM, Court No. 1, Aligarh, under Section 304A I.P.C., Police Station
Khair District Aligarh.

The application is dismissed with a direction that the bail prayer of the
applicant in the aforesaid crime be considered without unreasonable delay.

Order Date :- 28.6.2010
vinay