Allahabad High Court High Court

Bhoop Singh And Others vs State Of U.P. & Another on 17 June, 2010

Allahabad High Court
Bhoop Singh And Others vs State Of U.P. & Another on 17 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20957 of 2010

Petitioner :- Bhoop Singh And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- M.C.Tiwari,Kiran Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the applicants and learned AGA for the State.
Order challenged in the instant application is dated 04.06.2010 passed
by the Judicial Magistrate Ist, Agra on an application under section
156(3) Cr.P.C. which is only as a counter blast.
Without expressing any opinion on merit, the application is disposed of
with the direction that the investigation shall go on pursuant to the order
impugned, but no coercive measure shall be adopted against the
applicants till the submission of the report under section 173(2) Cr.P.C.
Order Date :- 17.6.2010
vinay