Court No. - 54 Case :- APPLICATION U/S 482 No. - 3355 of 2010 Petitioner :- Parvege Ahamd Respondent :- State Of U.P. And Another Petitioner Counsel :- Ashok Kumar Singh 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
N.B.W. issued against the applicant in case No. 1820 of 2009
under sections 498A, 504, 323 IPC and section ¾ D.P. Act
pending in the court learned C.J.M. Azamgarh.
From the perusal of the record it appears that due to non
appearance of the applicant the N.B.W. has been issued, there
is no illegality in issuing the N.B.W., therefore, prayer for
quashing the N.B.W. is refused.
However, considering the fact, it is directed that applicant shall
appear before the court concern within 20 days from today till
then the N.B.W. issued against the applicant shall be kept in
abeyance.
With this direction, this application is finally disposed of.
Order Date :- 4.2.2010
RPD