Court No. - 54 Case :- APPLICATION U/S 482 No. - 16137 of 2010 Petitioner :- Parmatma Nand Dubey And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Raj Bahadur Respondent Counsel :- Govt.Advocate Hon'ble Ravindra Singh,J.
Heard the learned counsel for the applicants and the learned A.G.A.
This application has been filed with a prayer to quash the charge sheet in
case crime no. 900 of 2009 under sections 7/13(1)(D) read with section
13(2) of the Prevention of Corruption Act and section 218,120-B I.P.C.
P.S. Gyanpur district Sant Ravidas Nagar(Bhadohi) pending in the court
of Special Judge, Prevention of Corruption Act, Varanasi.
It is contended by the learned counsel for the applicants are not named in
the charge sheet. The allegations made in the F.I.R. are false and
frivolous and without doing proper investigation charge sheet has been
submitted.
In reply to the contention it is submitted by the learned A.G.A. that the
plea taken by the applicant may be taken before the court concerned by
way of moving discharge application.
Considering the facts, circumstances of the case and submission made by
the learned counsel for the applicants and the learned A.G.A. it is
directed that in case the applicants move a discharge application before
the court concerned, through their counsel within 30 days from today, the
same shall be heard and disposed of expeditiously in accordance with the
provisions of law.
Till the disposal of the discharge application bailable warrant/N.B.W., if
any, issued against the applicants shall be kept in abeyance.
With this direction this application is finally disposed of.
Order Date :- 10.5.2010
N.A.