Allahabad High Court
Rashid vs State Of U.P. & Another on 5 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 22250 of 2010 Petitioner :- Rashid Respondent :- State Of U.P. & Another Petitioner Counsel :- Ratnesh Kumar Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and learned AGA.
The applicant has not appeared in spite of NBW issued against him a year
back. It is an offence under Section 171 I.P.C.
This Criminal Misc. Application is meritless and is accordingly dismissed.
In case the applicant does not surrender before the court concerned by coming
Friday i.e. 09.07.2010 his property is directed to be attached by next day i.e.
10.07.2010.
A copy of this order be communicated to the concerned trial judge by
tomorrow by this Court.
Order Date :- 5.7.2010
Sharad