Allahabad High Court
Munib Sharma vs State Of U.P. And Others. on 2 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 22160 of 2010 Petitioner :- Munib Sharma Respondent :- State Of U.P. And Others. Petitioner Counsel :- Shailesh Verma Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and the learned AGA.
The accused has got no right to challenge or object to registration of FIR
against him either under 482 Cr.P.C. or 397 or 401 Cr.P.C.
This aspect of the matter has been decided conclusively in case of Rakesh
Puri and another Vs. State 2007(1) ALJ 169.
This application sans merit. Hence, it is dismissed.
Order Date :- 2.7.2010
AKG/-