Court No. - 54 Case :- APPLICATION U/S 482 No. - 3111 of 2010 Petitioner :- Smt. Neelam Alias Leelam Tomar Respondent :- State Of U.P. And Others Petitioner Counsel :- S.K. Mishra Respondent Counsel :- Govt. Advocateh Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
This application has been filed against the order dated 18.12.2009 passed by
the Additional Chief Judicial Magistrate, Hapur, whereby the application
under section 156(3) Cr.P.C. has been rejected.
It is contented by the leaned counsel for the applicant that the impugned order
is illegal, it has not been passed in accordance with the provisions of law
because on the basis of the allegations made in the application under section
156(3) Cr.P.C., a prima facie cognizable offence is made out and the
allegations are of such nature which requires investigation even then the
learned magistrate concerned has rejected the application. The impugned
order is illegal, which is liable to be set aside.
In reply of the above contentions it is submitted by the learned A.G.A. that
there is no illegality in the impugned order because the learned magistrate
concerned has passed a perfect order, which requires no interference.
From the perusal of the allegations made therein, a prima facie cognizable
offence is made out and the allegations are such which requires investigation,
in such circumstances the learned magistrate was under obligation to direct
the officer in charge of the police station concerned to register a case and
investigate the same and by not passing such order the learned magistrate has
committed manifest error, therefore, the order impugned is hereby set aside
and the learned magistrate concerned is directed to pass a fresh order on the
application filed under sections 156(3) Cr.P.C. in accordance with the
provisions of law.
With the above direction this application is finally disposed of.
Order Date :- 3.2.2010
N.A.