Allahabad High Court
Yogendra Kumar Alias Ghanti And … vs State Of U.P. & Others on 17 June, 2010
Court No. - 7 Case :- APPLICATION U/S 482 No. - 20921 of 2010 Petitioner :- Yogendra Kumar Alias Ghanti And Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Sunil Kumar Pathak Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the applicants and learned AGA for the State.
Order challenged in the instant application is dated 01.05.2010 passed by the
Additional Civil Judge J. D./Judicial Magistrate, Court No. 26 Etah on an
application under section 156(3) Cr.P.C. only as a counter blast.
Without expressing any opinion on merit, the application is disposed of with
the direction that the investigation shall go on pursuant to the order impugned,
but no coercive measure shall be adopted against the applicants till the
submission of the report under section 173(2) Cr.P.C.
Order Date :- 17.6.2010
vinay