Allahabad High Court High Court

Chandrika vs Additional Session Judge Lucknow on 6 July, 2010

Allahabad High Court
Chandrika vs Additional Session Judge Lucknow on 6 July, 2010
Court No. - 5

Case :- MISC. SINGLE No. - 2646 of 2009

Petitioner :- Chandrika
Respondent :- Additional Session Judge Lucknow
Petitioner Counsel :- Rajendra Singh Chauhan
Respondent Counsel :- G.A .

Hon'ble Vedpal,J.

The matter is taken up today.

It reveals from the perusal of record that application moved by the petitioner
under Section 145 Cr.P.C. has not been filed though it has been argued that
the order passed by learned Sessions Judge is illegal because it was not
necessary to implead the deceased Ram Autar as no relief was sought against
him and he was merely Power of Attorney holder.

He seeks one week’s time to file certified copy of application under Section
145 Cr.P.C.

List thereafter.

Order Date :- 6.7.2010
Sanjeet