Court No. - 54 Case :- APPLICATION U/S 482 No. - 1431 of 2010 Petitioner :- Surendra Pal Singh Respondent :- State Of U.P. And Another Petitioner Counsel :- P.S. Pundir Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
This application has been filed with prayer to quash the proceedings
of criminal case No. 1591 of 2007 under section 420, 467, 468 IPC
pending in the court of learned Special J.M. (CBI), Ghaziabad, P.S.
Link Road, Ghaziabad.
It is contended by learned counsel for the applicant that the present
case the chargesheet has been submitted in case rime no. 198 of
2006 under sections 420, 467, 468 IPC. The forgery in respect of the
driving license of the applicant which was found to be genuine by the
R.T.O. concerned. On the basis of the report of the R.T.O. the
applicant has been reinstated in his service. But the chargesheet
has been submitted in the present case which is liable to be
quashed.
In reply of the above contention, it is submitted by learned A.G.A. that
such plea may be taken by the applicant by way of filing the
discharged application.
However, considering the same it is directed that applicant may move
discharged application before the court concerned, in case such
application is filed by the applicant through his counsel, the same
shall be heard and disposed of expeditiously. Till the disposal of that
application, no coercive steps shall be taken against the applicant.
With this direction, this application is finally disposed of.
Order Date :- 21.1.2010
RPD