Allahabad High Court
Roshan vs State Of U.P. & Another on 2 August, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 24163 of 2010 Petitioner :- Roshan Respondent :- State Of U.P. & Another Petitioner Counsel :- Radhey Krishna Pandey Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and the learned A.G.A. of
the State.
Order dated 9.4.2010 passed by the Additional Sessions Judge,
F.T.C. No.1, Meerut in S.T. No. 1073 of 2009 (State Vs. Roshan)
is hereby set aside.
Trial Judge is directed to hear the accused on the question of
discharge and then pass the order in accordance with law.
This application is disposed of with the aforesaid direction.
Order Date :- 2.8.2010
Salim