Court No. - 54 Case :- APPLICATION U/S 482 No. - 1447 of 2010 Petitioner :- Pradeep Verma Respondent :- State Of U.P. And Another Petitioner Counsel :- Jai Narayan 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 prayer to quash the proceedings
of S.S.T. No. 111 of 2009 under sections 323, 354, 504, 506 IPC and
section 3(1)X SC/ST Act, P.S. Ghatampur, District Kanpur Nagar
pending in the court of learned Addl. Sessions Judge/ FTC2, Kanpur
Dehat.
From the perusal of the record it appears that the allegation made
against the applicant prima facie discloses the offence. The
chargesheet has been submitted against the applicant after collecting
the material by the I.O. There is no illegality of the prosecution of the
applicant and filing the chargesheet. Therefore, prayer for quashing
the proceeding is refused.
However, it shall be open to the applicant to raise the objection at the
stage of the trial when the evidence is adduced in respect of the
alteration of the charge.
With this direction, this application is finally disposed of.
Order Date :- 21.1.2010
RPD