Allahabad High Court High Court

Rakesh Mohan vs State Of U.P. And Another on 2 February, 2010

Allahabad High Court
Rakesh Mohan vs State Of U.P. And Another on 2 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2924 of 2010

Petitioner :- Rakesh Mohan
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Nikhil Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant, learned A.G.A. and Sri Rakesh
Kumar Singh, learned counsel for the complainant.
This application has been filed with a prayer to quash the order dated
22.12.2009 passed by the learned C.J.M. in case no. 802 of 2009 under
sections 467,468,471 and 120-B I.P.C. whereby N.B.W. has been issued
on the application filed by the I.O.

From the perusal of the record and the order it appears that the learned
magistrate has not committed any error in issuing N.B.W., therefore, the
prayer for quashing the same is refused.

However, it is directed that the applicant shall appears before the court
concerned within 20 days from today, till then the N.B.W. issued against
the applicant shall be kept in abeyance.

With the above direction, this application is finally disposed of.
Order Date :- 2.2.2010
N.A.