Allahabad High Court
Keshav Singh And Others vs State Of U.P. & Anr. on 12 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 22863 of 2010 Petitioner :- Keshav Singh And Others Respondent :- State Of U.P. & Anr. Petitioner Counsel :- Onkar Nath Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and learned A.G.A.
This application at the behest of an accused to install registration of F.I.R.
against him is not maintainable as the accused has got no opportunity of
hearing at that stage.
This criminal misc. application is accordingly, dismissed.
Order Date :- 12.7.2010
F.H.