Court No. - 52 Case :- APPLICATION U/S 482 No. - 14913 of 1991 Petitioner :- Sardar Satindra Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- Kameshwar Prasad Respondent Counsel :- A.G.A.,J.K. Srivastava Hon'ble Arvind Kumar Tripathi,J.
Present application under section 482 Cr.P.C. has been filed for
quashing the criminal proceedings and the impugned orders dated
15.9.1990 and 25.10.1991, to stay the proceedings in complaint case
No. 1788 of 1990, Banras Sulphid and Allied Products(Pvt) Ltd. Vs.
Sardar Satinder Singh pending in the court of Metropolitan Magistrate,
VIIth Kanpur Nagar ad operation of the impugned orders dated
15.9.1990 and 25.10.1991 during the pendency of the present
application.
List revised.
None present to press this application.
The application is rejected for want of prosecution.
The interim order dated 29.11.91 is hereby discharged.
Office to communicate the order to the court concerned.
Order Date :- 5.8.2010
prabhat