Allahabad High Court
Mahaveer Singh vs K.P. Sharma, S.H.O. P.S. … on 10 August, 2010
Court No. - 43 Case :- APPLICATION U/S 482 No. - 2144 of 2002 Petitioner :- Mahaveer Singh Respondent :- K.P. Sharma, S.H.O. P.S. Rajabpur, J.P. Nagar & Others Petitioner Counsel :- T.B. Islam Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
The learned counsel for the applicant is not present.
Heard the learned A.G.A. and perused the record.
This application has been filed with a prayer to quash the order dated
4.2.2002 passed by the learned Session Judge, J.P. Nagar in criminal
revision no. 40 of 2002 whereby the revision has been allowed.
There is no illegality or irregularity in the impugned order, therefore, the
prayer for quashing the same is refused
Accordingly this application is dismissed.
Order Date :- 10.8.2010
N.A.