Court No. - 54 Case :- APPLICATION U/S 482 No. - 22343 of 2010 Petitioner :- Ajay Beer Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- R.K.Dubey,S.K.Pandey Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and learned AGA.
Perused the order dated 24.6.2010 passed by the Special Judge,
(Dacoity) Farrukhabad in misc. case No. 50/12/2009 (Ajaybeer
Singh Vs. Rakesh Kumar Singh) on the application of the
applicant under Section 156(3) Cr.P.C.
The said order is wholly illegal and therefore is set aside. Matter is
remanded back to Special Judge (Dacoity) Farrukhabad to decide
the application of the applicant in accordance with law. Without
getting the matter investigated or inquired into a premature
finding, that the allegations levelled in the application are false, is
not in judicial conscience.
This application is allowed with the aforesaid direction.
Order Date :- 6.7.2010
Salim