Allahabad High Court High Court

R.P.Singhal vs State on 9 August, 2010

Allahabad High Court
R.P.Singhal vs State on 9 August, 2010
Court No. - 51

Case :- APPLICATION U/S 482 No. - 2778 of 1996

Petitioner :- R.P.Singhal
Respondent :- State
Petitioner Counsel :- S.N. Upadhyay
Respondent Counsel :- A.G.A.

Hon'ble Arvind Kumar Tripathi,J.

Present application under section 482 Cr.P.C. has been filed for
restraining the respondents from arresting the applicants in connection
with crime case No. 234-A of 1996 under Section 147, 148, 149, 166,
167, 427, 504 and 506 IPC lodged with the Kwarsi, P.S. Aligarh during
the pendency of the present application.
List revised.

None present to press this application.
The application is rejected for want of prosecution.
The interim order dated 24.7.96 is hereby discharged.
Office to communicate the order to the court concerned.
Order Date :- 9.8.2010
prabhat