Allahabad High Court High Court

Ram Sevak Yadav & Others vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Ram Sevak Yadav & Others vs State Of U.P. & Others on 4 February, 2010
Court No. - 50

Case :- CRIMINAL MISC. WRIT PETITION No. - 1847 of 2010

Petitioner :- Ram Sevak Yadav & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Gaurav Kakkar
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav, J.

Heard Sri Gaurav Kakkar learned counsel for petitioners and
learned A.G.A. for the State.

The order impugned is dated 14.1.2010 passed on an application
under Section 156 (3) Cr.P.C. whereby Chief Judicial Magistrate,
Saharanpur, directed police to register and investigate the matter
against petitioners.

I have gone through the order impugned. I am not inclined to
interfere in the impugned order in exercise of jurisdiction under
Article 226 of the Constitution of India.

However, the instant petition is finally disposed of with a direction
that investigation may go on but no coercive measure shall be
taken against petitioners till submission of report under Section
173 Cr.P.C. provided they co-operate in the investigation.

Order Date :- 4.2.2010
rkg