Allahabad High Court High Court

Raksha And 3 Ors. vs The State Of U.P. on 3 July, 2010

Allahabad High Court
Raksha And 3 Ors. vs The State Of U.P. on 3 July, 2010
Court No. - 5

Case :- U/S 482/378/407 No. - 2647 of 2008

Petitioner :- Raksha And 3 Ors.
Respondent :- The State Of U.P.
Petitioner Counsel :- Pawan Kumar Misra
Respondent Counsel :- Govt.Advocate

Hon'ble Vedpal,J.

This petition under Section 482 Cr.P.C. has been filed for quashing the order
dated 3.6.2008 whereby the application for recall of the P.W.-1 for cross
examination, was rejected by the trial court.

Learned A.G.A. raised an objection at this stage that the matter pertains to the
year 2008 and whether the matter is still pending or not, is not clear.

Learned counsel for the petitioner seeks time to inform the court regarding the
progress of the trial.

List this case on 6.7.2010.

Order Date :- 3.7.2010

Shukla