Allahabad High Court High Court

Satrohan Yadav & Another vs State Of U.P., & Another on 1 February, 2010

Allahabad High Court
Satrohan Yadav & Another vs State Of U.P., & Another on 1 February, 2010
Court No. - 28

Case :- U/S 482/378/407 No. - 403 of 2010

Petitioner :- Satrohan Yadav & Another
Respondent :- State Of U.P., & Another
Petitioner Counsel :- Dr. Manoj Dubey
Respondent Counsel :- G.A.

Hon'ble Alok K. Singh,J.

Learned A.G.A. is present for the State.
This petition has been filed for quashing of
the charge sheet but no statement under
Section 161 Cr.P.C. has been brought on
record. Learned counsel submits that he
could not lay hands on those statements
because he has not put in appearance till
date and warrant has also been issued.

Learned counsel prays for and is granted a
week’s time to file the statement recorded
under Section 161 Cr.P.C.

List in the next week.

Mere pendency of this petition shall not be
treated to be an impediment in further
proceeding with the case by the court below.

Order Date :- 1.2.2010
PAL/