Court No. - 54 Case :- APPLICATION U/S 482 No. - 1477 of 2010 Petitioner :- Jai Chand And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Radhey Shyam Shukla Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned A.G.A.
This application has been filed with prayer to quash the order dated
28.10.2009 passed by learned Addl. Sessions Judge, Shahjahanpur
in S.T. No. 820 of 2002 whereby the application under section 311
Cr.P.C. has been rejected.
From the perusal of the application under section 311 Cr.P.C. it
appears that there is no specific point for which the cross
examination of P.W. 1 and 2 was essential required for the just
decision of the case has been mentioned. Learned Trial court has
rightly rejected such application. There is no illegality in the impugned
order dated 28.10.2009.
However, it is directed that in case applicants move the fresh
application before the court concerned within 15 days from today, the
same shall be heard and disposed of under the provisions of law.
With this direction, this application is finally disposed of.
Order Date :- 22.1.2010
RPD