Allahabad High Court High Court

Ram Naresh & Others vs State Of U.P. & Another on 14 July, 2010

Allahabad High Court
Ram Naresh & Others vs State Of U.P. & Another on 14 July, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 2575 of 2010

Petitioner :- Ram Naresh & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- P.R. Maurya
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

This is a revision against the order dated 28.6.2010 passed by the Judicial
Magistrate, Court No. 1, Allahabad, in Misc. Application No. 283/12/2010,
Rammurat Vs. Ram Naresh, whereby an application u/s 156(3) Cr.P.C. moved
by O.P. No. 2 was allowed and the police was directed to register and
investigate the case.

Heard Mr. P. R. Maurya, learned counsel for the revisionist, learned AGA for
the State and perused the record.

It has been argued by Mr. Maurya that no case was made out from the
contents of the application and therefore, the court was not justified in passing
the impugned order.

I feel that whatever has been argued by Mr. Maurya is to be considered only
when the revision is maintainable against the impugned order.

As the FIR has not yet been lodged and the revisionist may or may not be an
accused in the case, therefore, he has no locus standi to file this revision. My
view is fortified by the the decisions reported in 2003(46) ACC 169,
Narendra Kumar Agarwal Vs. State of U.P. and others, & 2007(1)
U.P.Cr.R. 346, Mathura Prasad & others Vs. State of U.P. & another.

The revision is dismissed.

Order Date :- 14.7.2010
Pcl