Allahabad High Court High Court

Jai Chand And Others vs State Of U.P. And Another on 22 January, 2010

Allahabad High Court
Jai Chand And Others vs State Of U.P. And Another on 22 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1477 of 2010

Petitioner :- Jai Chand And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Radhey Shyam Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
This application has been filed with prayer to quash the order dated 
28.10.2009 passed by learned Addl. Sessions Judge, Shahjahanpur 
in S.T. No. 820 of 2002 whereby the application under section 311 
Cr.P.C. has been rejected.

From   the   perusal   of   the   application   under   section   311   Cr.P.C.   it 
appears   that   there   is   no   specific   point   for   which   the   cross 
examination   of   P.W.   1   and   2   was   essential   required   for   the   just 
decision of the case has been mentioned. Learned Trial court has 
rightly rejected such application. There is no illegality in the impugned 
order dated 28.10.2009.

However,   it   is   directed   that   in   case   applicants   move   the   fresh 
application before the court concerned within 15 days from today, the 
same shall be heard and disposed of under the provisions of law.
With this direction, this application is finally disposed of.
Order Date :- 22.1.2010
RPD