Allahabad High Court High Court

Mata Deen vs State Of U.P. And Another on 12 January, 2010

Allahabad High Court
Mata Deen vs State Of U.P. And Another on 12 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 5580 of 2009

Petitioner :- Mata Deen
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Vijay Kumar Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard learned counsel for the revisionist and Sri K.S. Shukla,
learned counsel for opposite party no. 2.

The revisionist is aggrieved by the order dated 27-11-2009 passed
by the Judicial Magistrate, IInd, Court No.12, District Bhadohi
whereby the learned Magistrate allowed the application of
opposite party no. 2 filed under Section 323 Cr.P.C. against the
revisionist in Case No. 1158 of 2009 (State Vs. Mata Deen).

Submission is that previously an order was passed whereby the
application moved on behalf of the prosecution was rejected on 4-
10-2008. Subsequently, while allowing the application under
Section 323, the learned Magistrate has given his opinion on
merits.

No good ground for interference in the impugned order is made
out. The criminal revision is accordingly dismissed.

Order Date :- 12.1.2010

Ak