Court No. - 54 Case :- APPLICATION U/S 482 No. - 2913 of 2010 Petitioner :- Mohd. Muzzamil Abbasi @ Babban And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Sushil Shukla Respondent Counsel :- Govt. Advocate,H.S.K.A.Khan Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and learned A.G.A.
The applicant no. 1, husband, Mohd. Muzzamil Abbasi @ Babban has
produced a bank draft of Rs. 1,00,000/- of Canara Bank, Rampur dated
20.07.2010 bearing draft no. 558667 in the name of respondent no. 2, Smt.
Nasra Khatun. The aforesaid draft as well as cash amount of Rs. 10,000/- has
been handed over to the respondent no. 2 in the Court today. Respondent no.
2, Smt. Nasra Khatun is directed to make an endorsement on the order sheet
of this case regarding the receipt of the aforesaid amount.
Respondent no. 2, Smt. Nasra Khatun agreed that the case instituted by her be
quashed. This Criminal Misc. Application is allowed and the proceeding of
Criminal Case No. 432 of 2009, under Sections 498-A, 542, 324, 323, 504,
506 I.P.C. and Section 3/4 D.P. Act, Police Station-Ganj, District-Rampur
pending in the court of learned A.C.J.M.-III, Rampur is hereby quashed.
Order Date :- 23.7.2010
Sharad