Allahabad High Court High Court

Manju Devi Saroj vs State Of U.P. & Others on 10 May, 2010

Allahabad High Court
Manju Devi Saroj vs State Of U.P. & Others on 10 May, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 15987 of 2010

Petitioner :- Manju Devi Saroj
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Dinesh Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
This application has been filed with a prayer to quash the order dated
19.3.2010 passed by A.C.J.M.IIIrd, Jaunpur in Misc.Case No. 637 of
2010 whereby the application under section 156(3) Cr.P.C. has been
treated as a complaint.

From the perusal of the record it appears that the allegations made in the
application under section 156(3) Cr.P.C. are not necessarily required to
be investigated by the police. The learned Magistrate has not committed
error in treating the application as complaint. The impugned order is not
suffering from any illegality or irregularity, therefore, the prayer for
quashing the same is refused.

However, considering the facts and circumstances of the case, it is
directed that the proceedings of the above mentioned case shall be
expedited without granting unnecessary adjournment to either of the
side.

With the above direction the application is finally disposed of.
Order Date :- 10.5.2010
Su