Court No. - 43 Case :- APPLICATION U/S 482 No. - 961 of 1997 Petitioner :- Mahraj Singh & Another Respondent :- State Of U.P. Petitioner Counsel :- S.Shekhar Respondent Counsel :- A.G.A. Hon'ble Ravindra Singh,J.
Learned counsel for the applicants is not present.
Heard learned A.G.A. and perused the record.
This application has been filed with a prayer to quash the chargesheet No. 47
of 1995 under sections 302, 394 IPC and section 3(2)V SC/ST Act pending in
the court of learned Special Judge (Dacoity), Etah in Special S.T. No. 7 of
1996.
From the perusal of the record it appears that in the present case the
chargesheet has been submitted by the I.O.. The material collected by the I.O.
prima facie disclosed the aforesaid offence. There is no illegality in
submissions of the chargesheet as well as in taking the cognizance by the
court concerned. There is no ground of quashing the chargesheet in the above
mentioned case, such prayer is refused.
Accordingly this application is dismissed.
The interim order 25.2.1997 is vacated.
Let a copy of this order be sent to learned Special Judge (D.A.A.)/ Sessions
Judge, Etah for passing the appropriate order in the above mentioned case.
Order Date :- 11.8.2010
RPD