Allahabad High Court High Court

Dwarika Singh vs State Of U.P. on 9 August, 2010

Allahabad High Court
Dwarika Singh vs State Of U.P. on 9 August, 2010
Court No. - 51

Case :- APPLICATION U/S 482 No. - 225 of 2000

Petitioner :- Dwarika Singh
Respondent :- State Of U.P.
Petitioner Counsel :- Sudhakar Pandey
Respondent Counsel :- Govt. Advocate,Anand Kr. Pandey

Hon'ble Arvind Kumar Tripathi,J.

Present application under section 482 Cr.P.C. has been filed for
quashing order dated 3.12.99 passed by Chief Judicial Magistrate,
Ballia in Criminal Case No. 354/98(State of U.P. Vs. Panchdev and
others) under sections 302,307, 506,504,120-B IPC, P.S. Sahatwar,
District Ballia.

List revised.

None present to press this application.
The application is rejected for want of prosecution.
The interim order dated11.1.2000 is hereby discharged.
Office to communicate the order to the court concerned.
Order Date :- 9.8.2010
prabhat