Wednesday, 15, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Santosh Kumar Vaish vs State Of U.P.
2011 Latest Caselaw 5144 ALL

Citation : 2011 Latest Caselaw 5144 ALL
Judgement Date : 17 October, 2011

Allahabad High Court
Santosh Kumar Vaish vs State Of U.P. on 17 October, 2011
Bench: Ravindra Singh



HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 

?Court No. - 26
 

 
Case :- U/S 482/378/407 No. - 3319 of 2008
 

 
Petitioner :- Santosh Kumar Vaish
 
Respondent :- State Of U.P.
 
Petitioner Counsel :- Md. Shamshad Khan
 
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 a prayer to quash the  proceedings of criminal case No. 18 of 2008  arising out of charge sheet  submitted in  case crime No.  316 of 2003 under sections 420, 467, 468, 471, 120-B IPC and section 13(1)(D) read with section 13(2) Prevention of Corruption Act, 1988, P.S. Ghazipur, District Lucknow pending in the court of learned Special Judge (Prevention of Corruption) Act), Lucknow.

It is contended by learned counsel for the applicant that on the basis of the material collected by the I.O. prima facie no offence is made out against the applicant but the learned Special Judge has taken the cognizance without going through the material collected by the I.O. during investigation, therefore, charge sheet as well as order of cognizance taken by the learned Special Judge may be quashed.

In reply of the above contention, it is submitted by learned A.G.A. that this plea may be taken by the applicant by way of moving the discharge application.

Considering the submissions, made by learned counsel for the applicant and learned A.G.A., it is directed that in case applicant moves discharge application within 30 days from today before the court concerned through his counsel, the same shall be heard and disposed of under the provisions of law. Till the disposal of that application, the applicant shall not be arrested.

The interim order dated 11.9.2008 is hereby vacated.

With this direction, this application is finally disposed of.

Order Date :- 17.10.2011

RPD

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter