Allahabad High Court High Court

Bittan Devi vs State Of U.P. And Others on 29 June, 2010

Allahabad High Court
Bittan Devi vs State Of U.P. And Others on 29 June, 2010
Court No. - 40

Case :- APPLICATION U/S 482 No. - 21688 of 2010

Petitioner :- Bittan Devi
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sankatha Rai,Vijay Kumar Rai
Respondent Counsel :- Govt Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and learned AGA.

The order dated 28.05.2010 passed by the Additional Chief Judicial
Magistrate, Court No.1, Varanasi in Case No. 110 of 2010 (Bittan Devi Vs.
Haleem and others) is hereby set aside. The offence under Section SC/ST Act
are cognizable and therefore there was every reason to direct for investigation.
The learned Magistrate is directed to consider and decide the application of
the applicant in accordance with law.

This application is allowed.

Order Date :- 29.6.2010
Sharad