Allahabad High Court High Court

Mahendra Singh And Others vs State Of U.P.And Another on 4 February, 2010

Allahabad High Court
Mahendra Singh And Others vs State Of U.P.And Another on 4 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 33692 of 2009

Petitioner :- Mahendra Singh And Others
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Arvind Agarwal
Respondent Counsel :- Govt.Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
Tis applicant has been filed with a prayer to quash the order dated 
12.5.2009 passed by C.J.M. Firozabad in Misc. case No. 363 of 2008 
in case crime no. 218 of 2008 under sections 147, 148, 406, 307, 
504, 506 IPC P.S. North, District Firozabad whereas the final report 
has  been  rejected  and  the order of  further  investigation has  been 
passed for recording the statements of the witnesses Resham Pal, 
Satish and Hari Om under section 164 Cr.P.C.

From the perusal of the record it appears that in the present case the 
investigation was done by the I.O. and final report was submitted, the 
same   was   not   accepted   by   learned   Magistrate   concerned   on 
13.10.2008 and order of further investigation was passed. The order 
dated   12.5.2009   is   not   suffering   for   any   illegality,   therefore,   the 
prayer for quashing the same is refused.

However,   it   is   directed   that   during   pendency   of   the   further 
investigation the petitioner shall not be arrested.
With this direction, this application is finally disposed of.
Order Date :- 4.2.2010
RPD