Allahabad High Court High Court

Smt. Sunita vs Judicial Magistrate-Iiird, … on 4 February, 2010

Allahabad High Court
Smt. Sunita vs Judicial Magistrate-Iiird, … on 4 February, 2010
Court No. - 28

Case :- U/S 482/378/407 No. - 512 of 2010

Petitioner :- Smt. Sunita
Respondent :- Judicial Magistrate-Iiird, Lucknow & Ors.
Petitioner Counsel :- Ravindra Kumar Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Alok K. Singh,J.

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

It is said that on an application moved under Section 156 (3) Cr.P.C. vide
order dated 01.09.2009 the learned lower court below treated it as a complaint
case but till date the statements under Sections 200 and 202 Cr.P.C. have not
been recorded despite specific request made to the court.

It appears to be an innocuous prayer.

Therefore this petition is finally disposed of with a direction to the court
below to proceed with the matter expeditiously and record the statements
under Section 200 and also under Section 202 Cr.P.C, if required, within three
weeks, if possible, from the date a certified copy of the order is produced
before it in accordance with law.

With these observations this petition is finally disposed of.

Order Date :- 4.2.2010
PAL/