Allahabad High Court High Court

Mahendra Kumar Bharti vs State Of U.P. on 4 February, 2010

Allahabad High Court
Mahendra Kumar Bharti vs State Of U.P. on 4 February, 2010
Court No. - 28

Case :- U/S 482/378/407 No. - 501 of 2010

Petitioner :- Mahendra Kumar Bharti
Respondent :- State Of U.P.
Petitioner Counsel :- K.N. Shukla,U.B. Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Alok K. Singh,J.

This petition under Section 482 Cr.P.C. has been filed to invoke the inherent
powers of this Court to quash the order dated 08.01.2010 by means of which a
prayer for recalling the PW-3 for further examination, has been rejected.
Earlier similar prayer was made which was already rejected on 23.10.2009.

The copy of the substantive statement of PW-3 has not been filed. Let it be
filed within three days as requested.

List in the next week as fresh.

Mere pendency of this petition shall not be treated as an impediment in further
proceeding with the case by the learned court below.

Order Date :- 4.2.2010
PAL/