Court No. - 43 Case :- APPLICATION U/S 482 No. - 12180 of 2010 Petitioner :- Harwansh Lal Sauza Respondent :- State Of U.P. And Another Petitioner Counsel :- V.K.S. Gaur Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard the learned cousnel for the applicant and learned AGA.
The applicant has come before this court after a gap of 8 years with a prayer
that proceedings of case no. 2245 of 2002, Smt. Peelu Bajpayee Vs. Harvansh
Lal, under section 138 N.I. Act, pending in the ocurt of A.C.J.M. Court No. 6,
Jhansi be quashed.
There is no reason for this court to exercise power under section 482 Cr.P.C.
, to quash the proceeding of aforesaid case after a gap of 8 years. The
application is dismissed.
Magistrate concerned is directed to conclude the trial positively within three
weeks from the date of production of certified copy of this order.
Order Date :- 10.5.2010
Gss