Allahabad High Court
Vinod Kumar vs State Of U.P. on 21 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 23436 of 2010 Petitioner :- Vinod Kumar Respondent :- State Of U.P. Petitioner Counsel :- Vivek Kumar Singh,Ajay Kumar Singh Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Acceptance of final report by the learned Magistrate is revisable order.
Therefore, I am not inclined to exercise of my power under Section 482
Cr.P.C.
This Criminal Misc. Application is dismissed being availability of an
alternative remedy.
Order Date :- 21.7.2010
Sharad