Allahabad High Court High Court

Lakhan vs State on 21 July, 2010

Allahabad High Court
Lakhan vs State on 21 July, 2010
Court No. - 52

Case :- APPLICATION U/S 482 No. - 5601 of 1991

Petitioner :- Lakhan
Respondent :- State
Petitioner Counsel :- A.R. Dubey
Respondent Counsel :- A.G.A.,M.P.S. Chauhan

Hon'ble Arvind Kumar Tripathi,J.

Present application under section 482 Cr.P.C. has been filed for
quashing of the orders dated 18.9.1990 and 13.2.1991 passed by
learned Sessions Judge and the learned Magistrate, Aligarh and
proceeding in Criminal Case No. 24 of 1990, under Sections 395
and 397 I.P.C., Crime No. 12 of 1989, P.S. Akrabad, District
Aligarh pending tin the Court of A.C.J.M., Aligarh.

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 29.4.1991 is
hereby discharged.

Office to communicate this order to Court concerned.

Order Date :- 21.7.2010
S.A.A.Rizvi