Allahabad High Court High Court

Rais Ahmad Alias Chand vs The Special Judge (Gangster), … on 28 July, 2010

Allahabad High Court
Rais Ahmad Alias Chand vs The Special Judge (Gangster), … on 28 July, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 3551 of 1995

Petitioner :- Rais Ahmad Alias Chand
Respondent :- The Special Judge (Gangster), Allahabad And Another
Petitioner Counsel :- Saghir Ahmad
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

The leaned counsel for the applicant is not present.
This application has been field with a prayer to quash the charge sheet
no.282 of 1992 in case crime no. 1010 of 1991 under section 2/3 of U.P.
Gangster and Anti Social Activities( Prevention) Act, 1986 P.S. Kotwali
district Pratapgarh pending in the court of learned Special Judge,
Gangster Act, Allahabad.

From the perusal of the record it appears that in the present case charge
sheet dated 16.7.1997 has been submitted by the I.O. on which
cognizance has been taken by the learned Special Judge Gangster Act, the
allegation made against the applicant are prima facie disclosing the
commission of the offence punishable under section 2/3 of U.P. Gangster
and Anti Social Activities( Prevention) Act, 1986.
There is no good ground for quashing the charge sheet as well as the
proceedings of the above mentioned case. The prayer for quashing the
charge sheet as well as the proceedings of the above mentioned case is
refused.

Interim order dated 16.11.1995 is hereby vacated.
Accordingly this application is dismissed.
Let a copy of this order be communicated to the learned Sessions
Judge/C.J.M. concerned for passing appropriate order in the above
mentioned case.

Order Date :- 28.7.2010
N.A.