Court No. - 19 Case :- APPLICATION U/S 482 No. - 30249 of 2009 Petitioner :- Sanjay And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Neel Mani Sharma Respondent Counsel :- Govt.Advocate Hon'ble Ashok Kumar Roopanwal,J.
This application u/s 482 Cr.P.C. has been filed for quashing the charge sheet
and also the entire proceedings of Criminal Case No. 160. of 2008, State Vs.
Sanjay and others, pending in the court of A.C.J.M. II, Mathura.
Heard Mr. Neel Mani Sharma, learned counsel for the applicant, learned AGA
for the State and perused the record.
As the charge sheet is the outcome of due collection of evidence by the I.O.
there is no propriety to quash the same. The defence, which is being taken
here, may be agitated during the trial.
Accordingly, the application is rejected.
However, it is expected that the court concerned shall decide the bail
application as per law laid down in Lal Kamlendra Pratap Singh Vs. State
of U.P. and others, 2009(2) Crimes 4 SC.
Order Date :- 28.1.2010
Pcl