Allahabad High Court
Mahendr Nath Chaudhary vs State Of U.P. on 5 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 22298 of 2010 Petitioner :- Mahendr Nath Chaudhary Respondent :- State Of U.P. Petitioner Counsel :- B.N.Chaturvedi,Smt. C.K.Chaturvedi Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and learned A.G.A.
This application is based on suppression of fact. In absence of material
collected during investigation, prayer for quashing of charge sheet can not be
considered.
This application is accordingly dismissed.
Order Date :- 5.7.2010
F.H.