Court No. - 54 Case :- APPLICATION U/S 482 No. - 1353 of 2010 Petitioner :- Hasina Begum And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Km. Rachna Tiwari Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard the learned counsel for the applicants and the learned A.G.A.
This application has been filed with a prayer to quash the proceedings of
complaint case no. 943 of 2004 pending in the court of learned Civil
Judge(J.D.)/Judicial Magistrate, Rath district Hamirpur and the order
dated 21.10.2009 passed by the Special Judge, E.C. Act, Hamirpur in
criminal revision No. 200 of 2007.
From the perusal of the record it appears that in the present case the
learned magistrate concerned has taken cognizance after considering the
complaint and statement recorded under section 200 and 202 Cr.P.C. vide
order dated 6.2.2007. There is no illegality in the order dated 6.2.2007,
there is no illegality in the prosecution of the applicants, the leaned
revisional court has also not committed any error in passing the
impugned order dated 21.10.2009 therefore, the prayer for quashing the
same is refused.
However, it is directed that in case the applicants appear before the court
concerned within 30 days from today and apply for bail, the same shall be
heard and disposed of on the same day.
With this direction this application is finally disposed of.
Order Date :- 19.1.2010
N.A.