Court No. - 54 Case :- APPLICATION U/S 482 No. - 24431 of 2010 Petitioner :- Ram Bachan Respondent :- State Of U.P. & Another Petitioner Counsel :- V. Singh Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and the learned A.G.A.
Applicant was summoned on 12.3.2007 and he has approached this Court
after a gap of 3 years. On the ground of laches, I am not inclined to interfere.
Applicant has all the rights vested and preserved with him under Sections
227, 228 and 239 Cr.P.C.
This application sans merit and is hereby dismissed with a direction that the
bail prayer of the applicant shall be considered on the same day in case no.
302/2004 (State Vs. Bechai), under Sections 419, 420, 467, 468 I.P.C., P.S.
Ranipur, District Mau pending before J.M., Mau.
Order Date :- 10.8.2010
AKG/-