Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Allahabad High Court

Sankata Prasad Mishra vs State Of U.P.And Others on 27 November, 2019

Author: Virendra Kumar Srivastava

Bench: Virendra Kumar Srivastava





HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 83
 

 
Case :- APPLICATION U/S 482 No. - 24992 of 2008
 

 
Applicant :- Sankata Prasad Mishra
 
Opposite Party :- State Of U.P.And Others
 
Counsel for Applicant :- Pooja Srivastava
 
Counsel for Opposite Party :- Govt. Advocate
 

 
Hon'ble Virendra Kumar Srivastava,J.
 

Case is taken up in the revised list. No one is present on behalf of the applicant to press this application, however, learned A.G.A. for the State is present.

This application U/s 482 Cr.P.C. has been filed to quash the summoning order dated 27.6.2008 passed by Judicial Magistrate-Ist, Allahabad against the applicant in Final Report Case No. 3 of 2008, U/s 323, 504, 427, 219 I.P.c. and 3 (1) (5) (15) of SC/ST Act, P.S. Khuldabad, District Allahabad.

Record shows that this matter is pending since 2008 on account of interim order dated 18.9.2008 passed by this Court whereby the proceedings of the lower Court has also been stayed.

Application is dismissed for want of prosecution.

Interim order stands vacated.

Order Date :- 27.11.2019 Saurabh