Allahabad High Court High Court

Pala vs State Of U.P. And Another on 19 January, 2010

Allahabad High Court
Pala vs State Of U.P. And Another on 19 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1227 of 2010

Petitioner :- Pala
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Ramesh Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
This application has been filed with a prayer to quash the order
7.11.2009 passed by learned Addition Sessions Judge/Special Judge,
Mathura in S.T.No. 739 of 1995 whereby the application under section
311 has been rejected.

From the perusal of the application, it appears that no specific reason on
which the cross examination of Pws 1 and 2 is essentially required for
just decision of the case, has been mentioned. There is no illegality in
rejecting the application, therefore the prayer for quashing the
impugned order dated 7.11.2009 is refused.
However, it is directed that in case a perfect application under section
311 Cr.P.C. is moved by the applicant, the same shall be heard and
disposed of in accordance with the law.

With the above direction, this application is disposed of finally.
Order Date :- 19.1.2010
Su