Allahabad High Court
Nishant Kumar vs State Of U.P. And Another on 16 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 21565 of 2010 Petitioner :- Nishant Kumar Respondent :- State Of U.P. And Another Petitioner Counsel :- B. K. Tripathi Respondent Counsel :- Govt Advocate Hon'ble Vinod Prasad,J.
Sri B. K. Tripathi, learned counsel for the applicant made a statement that his
client is not responding. In such a view, this criminal misc. application
relating to offence under Section 138 N.I. Act is dismissed as prima facie
offence is disclosed against the applicant.
Order Date :- 16.7.2010
Sharad