Allahabad High Court High Court

Neeraj vs State Of U.P. And Another on 2 February, 2010

Allahabad High Court
Neeraj vs State Of U.P. And Another on 2 February, 2010
Court No. - 42

Case :- APPLICATION U/S 482 No. - 2742 of 2010

Petitioner :- Neeraj
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Vinod Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Rakesh Tiwari,J.

The case is taken up in the revised list. None has appeared on behalf of the
applicant to press this application. Heard learned AGA and perused the
record.

The present application has been filed for quashing the charge sheet in
case crime no. 231 of 2009, State versus Neeraj and another, under Sections
420,467, 478 ,471 504 and 506IPC, P.S. Mawana, District Meerut and for
stay of the further proceedings in the aforesaid case.

From perusal of the material on record and looking into the facts of the
case at this stage it can not be said that no offence is made out against the
applicant, as such no interference is called for by this Court in exercise of its
power under Section 482 Cr.P.C.

The application is, accordingly, rejected.

Order Date :- 2.2.2010

CPP/-