Allahabad High Court High Court

Kamalsen vs State Of U.P. & Others on 10 May, 2010

Allahabad High Court
Kamalsen vs State Of U.P. & Others on 10 May, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 1899 of 2010

Petitioner :- Kamalsen
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajesh Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Subhash Chandra Nigam,J.

Heard learned counsel for the revisionist, learned AGA for the State and
perused the record.

This criminal revision has been directed against the order dated 16.3.2010
passed by A.C.J.M., Court no. 7, Allahabad in Misc. Application no.
123/XII/2010, ‘Kamalsen Vs. Ramashankar & others’, by which the
application of the revisionist moved under Section 156(3) Cr.P.C. has been
treated as complaint.

I have perused the impugned order dated 16.3.2010 carefully. It is the case of
the revisionist that revisionist along with his brothers have purchased the land
in dispute through a registered sale deed from Ramashankar on 21.3.2010.
The accused persons have mortgaged the land in dispute with the Bank of
Baroda by playing fraud on the Bank.

The learned Magistrate concluded that the case needed no police investigation
and has treated the application moved under Section 156(3) as complaint.

I do not find any illegality or irregularity in the impugned order dated
16.3.2010.

The criminal revision is thus, found to be devoid of any merit and is
dismissed accordingly.

Order Date :- 10.5.2010
Sushma