Allahabad High Court High Court

Rakesh Kumar Yadav vs State Of U.P. And Others on 25 January, 2010

Allahabad High Court
Rakesh Kumar Yadav vs State Of U.P. And Others on 25 January, 2010
Court No. - 50

Case :- CRIMINAL MISC. WRIT PETITION No. - 26224 of 2009

Petitioner :- Rakesh Kumar Yadav
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Subhash Chandra Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav, J.

Heard learned counsel for petitioner and learned A.G.A. for the
State.

The orders dated 5.10.2009 passed by Additional Chief Judicial
Magistrate, court no.4, Allahabad in case no.2128 of 2009 and
5.11.2009 passed by Incharge Sessions Judge, Allahabad, in
criminal revision no.422 of 2009 are impugned in the instant
petition.

I have perused the orders impugned. No good ground for
interference is made out. The instant writ petition lacks merit and
is, accordingly, dismissed.

Order Date :- 25.1.2010
rkg