Allahabad High Court High Court

Mohd. Imran vs State Of U.P. And Another on 11 January, 2010

Allahabad High Court
Mohd. Imran vs State Of U.P. And Another on 11 January, 2010
Court No. - 52

Case :- APPLICATION U/S 482 No. - 22805 of 2009

Petitioner :- Mohd. Imran
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Mohammad Ayub
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

This   Criminal   Misc.   Application   under   Section   482 

Cr.P.C.   has   been   filed   with   the   prayer   to   allow   this 

application   quash   the   entire   proceeding   in   S.S.T.   No. 

101   of   2008,   (State   Vs.   Kubda   @   Tahir   and   others), 

under Sections 147, 148, 149, 307, 395, 427, 323, 336, 

436,  304 IPC and 3/5 Public Property Prevention  Act, 

P.S. Hari Parwat, District­Agra.

Heard learned  counsel  for the applicant,  learned  AGA 

and perused the record.

Learned   counsel   for   the   applicant   submitted   that   one 

accident   took   place   in   which   four   persons   expired   on 

the   spot.   After   incident   the   public   was   agitating   and 

there   was   a   demonstration.   There   is   allegation   that 

certain   public   properties   were   destroyed   and   in   that 

case the applicant was falsely implicated. Regarding the 

same  incident,   Criminal  Misc. Application  no. 5829  of 

2009   and   7737   of   2009   were   filed,   in   which   the 
proceeding has been stayed. 

Issue   notice   to   opposite   party   no.   2   returnable   at   an 

early date. 

Till the next date of listing, further proceeding of S.S.T. 

No. 101 of 2008, (State Vs. Kubda @ Tahir and others), 

under Sections 147, 148, 149, 307, 395, 427, 323, 336, 

436,  304 IPC and 3/5 Public Property Prevention  Act, 

P.S. Hari Parwat, District­Agra, shall remain stayed. 

List after six weeks, before the regular court.
Order Date :- 11.1.2010
ANT