Court No. - 54 Case :- APPLICATION U/S 482 No. - 3318 of 2010 Petitioner :- Naipal Singh Respondent :- State Of U.P. Petitioner Counsel :- Satish Kumar Tyagi Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
This application has been filed with a prayer to quash the charge sheet in case
crime no. 4388 of 2009 under Sections
147/148/149/307/323/325/316/332/353/448/427 IPC, 7 Law Criminal
Amendment Act and Section 3 Provisions of Damage of Public Property Act,
Police Station- Kavi Nagar, District Ghaziabad pending in the court of Chief
Judicial Magistrate, Ghaziabad.
However, considering the facts and circumstances of the case, it is directed
that applicant moved application for appearance/ surrender before the court
concerned within 30 days from today on which the court concerned shall fix
the date of surrender/ appearance, in the meantime the court concerned shall
seek the instructions from the prosecution side. In case the applicant moved
the application for bail on the day of the appearance for bail on the day of
appearance or surrender, the same shall be considered and disposed of
expeditiously if possible on the same day.
With this direction, this application is finally disposed of.
Order Date :- 3.2.2010
ARS