Allahabad High Court High Court

Swami Nath vs State Of U.P. And Another on 19 January, 2010

Allahabad High Court
Swami Nath vs State Of U.P. And Another on 19 January, 2010
Court No. - 28

Case :- U/S 482/378/407 No. - 4520 of 2009

Petitioner :- Swami Nath
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Ram Kewal Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Alok K. Singh,J.

Heard learned counsel for the petitioner and the learned AGA and perused the
material on record.

This petition under Section 482 Cr.P.C. has been filed for quashing the orders
dated 07.08.2009 and 22.08.2009 pertaining to issuance of non-bailable
warrant and process under Section 82 Cr.P.C.

Learned AGA points out that the charge sheet has not been filed as yet and the
case is still being investigated.

In view of the above this petition is misconceived and, therefore, deserves to
be dismissed with exemplary cost but for the present this Court refrains itself
from imposing cost.

The petition is dismissed.

Order Date :- 19.1.2010
Shaakir/