Allahabad High Court High Court

Ravindra Kumar Sharma vs State Of U.P. And Another on 21 January, 2010

Allahabad High Court
Ravindra Kumar Sharma vs State Of U.P. And Another on 21 January, 2010
Court No. - 52

Case :- APPLICATION U/S 482 No. - 20669 of 2009

Petitioner :- Ravindra Kumar Sharma
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Bhuvnesh Kumar Singh
Respondent Counsel :- Govt. Advocate
Hon'ble Arvind Kumar Tripathi,J.

This  Criminal  Misc. Application  under Section 482 Cr.P.C. 

has   been   filed   with   the   prayer   to   quash   the   entire 

proceeding  of  Criminal  Case  no.  3169  of  2009,  State  Vs. 

Jograj Singh and others, under Sections 420, 467, 468, 471, 

120B IPC, P.S. Kotwali City, District­Bijnor.

Heard learned counsel for the applicant, learned AGA and 

perused the record.

Learned counsel for the applicant submitted that in Criminal 

Misc. Application No. 15599 of 2009 in case of co­accused 

Mukesh Kumar Sharma. The further proceeding has already 

been stayed.

Issue notice to opposite party no. 2 returnable at an early 

date. 

Till   the  next   date   of  listing,  further  proceeding   in  Criminal 

Case no. 3169 of 2009, State Vs. Jograj Singh and others, 

under Sections 420, 467, 468, 471, 120B IPC, P.S. Kotwali 

City, District­Bijnor, shall remain stayed. 

List after six weeks,  before the regular court.
Order Date :- 21.1.2010
ANT