Court No. - 52 Case :- APPLICATION U/S 482 No. - 10975 of 1993 Petitioner :- Kishan Singh Respondent :- State Of U.P. & Another Petitioner Counsel :- D. Swaroop Respondent Counsel :- A.G.A. Hon'ble Arvind Kumar Tripathi,J.
Present application under section 482 Cr.P.C. has been filed to
expunge the last paragraph of the order dated 31.3.93 (Annexure I
to the affidavit) of the Session Judge, Aligarh which is impugned
part of the order beginning from ” the applicant shall report, ” and
ending with the wording, ” for cancellation of bail”
List revised. None present to press the present application under
Section 482 Cr.P.C.
Accordingly, the present application under Section 482 Cr.P.C. is
rejected for want of prosecution. Interim order dated 06.7.1993 is
hereby discharged.
Office to communicate this order to the Court concerned.
Order Date :- 3.8.2010
S.A.A.Rizvi