Citation : 2013 Latest Caselaw 2207 ALL
Judgement Date : 16 May, 2013
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 4 Case :- U/S 482/378/407 No. - 762 of 2005 Petitioner :- Sahaj Ram And Another Respondent :- State Of U.P.Thru.Secy.Homes Civil Secretariate Lko.& 2 Ors. Petitioner Counsel :- R.K.Saini Respondent Counsel :- Govt.Advocate,Nishant Srivastava Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants, learned A.G.A. and Sri Nishant Srivastava, learned counsel for O.P. No. 3.
This application has been filed with a prayer to quash the charge sheet No. 278 of 2002 in case crime No. C-568 of 2001 under sections 419, 420, 467, 468 IPC, P.S. Kotwali Nagar, District Gonda.
Considering the submission, made by learned counsel for the applicants that in the present case without doing the fair investigation, the charge sheet has been submitted whereas no offence of forgery or cheating has been committed by the applicants and the learned Magistrate has also taken the cognizance on the charge sheet submitted by the I.O. without applying the judicial mind.
It is directed that in case the applicants move the discharge application through their counsel within 60 days from today before the court concerned, the same shall be heard and disposed of in accordance with law.
Till the disposal of that application no coercive steps shall be taken against the applicants.
The interim order dated 19.4.2005 is hereby vacated.
Accordingly this application is disposed of.
Order Date :- 16.5.2013
RPD
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!