Allahabad High Court High Court

Madan Mohan And Others vs State Of U.P. on 5 August, 2010

Allahabad High Court
Madan Mohan And Others vs State Of U.P. on 5 August, 2010
Court No. - 52

Case :- APPLICATION U/S 482 No. - 12588 of 1993

Petitioner :- Madan Mohan And Others
Respondent :- State Of U.P.
Petitioner Counsel :- Rajul Bhargava
Respondent Counsel :- A.G.A.

Hon'ble Arvind Kumar Tripathi,J.

Present application under section 482 Cr.P.C. has been filed for
directing the C.J.M. Mathura to try the applicants of offence
pertaining to Crime No. 316/93 under Section 16/30 Ancient
Monuments and Antiquities Act under Section 411 I.P.C. and not
to transfer the said case to the Court of Additional Munsif and
Judicial Magistrate Deeg, District Bharatpur (Rajasthan) in
connection with Case Crime No. 65/88 and Crime No. 166/90
under Sections 457, 380 I.P.C., P.S. Deeg, District Bharatpur and
to quash the direction given by I/C Sessions Judge, Mathura vide
his orders dated 26.6.93 directing the applicants to appear before
Judicial Magistrate, Deeg, Bharatpur.

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 19.8.1993 is
hereby discharged.

Office to communicate this order to the Court concerned.

List revised. None present except learned A.G.A.

Order Date :- 5.8.2010

S.A.A.Rizvi