Allahabad High Court High Court

Ram Charan And Another vs State Of U.P. & Another on 27 July, 2010

Allahabad High Court
Ram Charan And Another vs State Of U.P. & Another on 27 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23113 of 2010

Petitioner :- Ram Charan And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Ajay Sengar
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

In respect of the co-accused the same counsel has filed Criminal Revision and
obtained an order. For other co-accused, he has filed 482 Cr.P.C. application.

In the facts, I permit learned counsel for the applicants to convert 482 Cr.P.C.
application into Criminal Revision. He is directed to do it by day after
tomorrow i.e. 29.7.2010. After the said conversion, the matter will be sent to
the Reporting Section for reporting of limitation etc. and then will be placed
before the Court dealing with fresh Criminal Revisions.

Order Date :- 27.7.2010
RK