Court No. - 53 Case :- APPLICATION U/S 482 No. - 25589 of 2010 Petitioner :- Jagmohan And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Gauri Shankar Respondent Counsel :- Govt. Adovcate Hon'ble Shri Kant Tripathi,J.
Heard the learned counsel for the applicants and the learned AGA for the
State of U.P. and perused the record.
This is a petition under section 482 for quashing the order dated 26.2.2010
passed by the Chief Judicial Magistrate, Siddharth Nagar in misc. criminal
case no. 1556 of 2009 (Usha Devi Vs. Jagmohan and others) whereby the
learned Chief Judicial Magistrate directed the Station Officer concerned under
section 156 (3) Cr.P.C. to register and investigate the matter.
It appears that the respondent no.2 moved an application under section 156 (3)
Cr.P.C. with the allegations of commission of cognizable offences by the
applicants. The application discloses commission of cognizable offences,
therefore, the order of the learned Magistrate seems to be perfectly correct and
requires no interference.
The petition is dismissed.
Order Date :- 11.8.2010
MTA