Court No. - 54 Case :- APPLICATION U/S 482 No. - 468 of 2010 Petitioner :- Manoj Goyal Chief Executive M/S R.S.Steel Respondent :- State Of U.P. And Another Petitioner Counsel :- Vijaya Prakash Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
It is contended by the learned counsel for the applicant that the
applicant has been summoned by learned Special Judicial Magistrate,
CBI, Ghaziabad in complaint case No. 3126 of 2002 for the offence
punishable under sections 467. 468, 471 I.P.C. vide order dated
30.11.2009 in criminal revision No. 382 of 2003. It is contended that on
the basis of allegation made against the applicant, no offence is made
out.
In reply to the above contention, it is submitted by the learned A.G.A.
that such plea may be taken before the court concerned by way of
moving discharge application.
Considering the facts, circumstances of the case and submission made
by the learned counsel for the applicant and the learned A.G.A. it is
directed that in case the applicant moves discharge application before
the court concerned, through their counsel within 30 days from today,
the same shall be heard and disposed of expeditiously in accordance
with the provisions of law.
Till the disposal of the discharge application, no coercive steps shall be
taken against the applicant.
With the above direction, this application is finally disposed of.
Order Date :- 11.1.2010
Su