Allahabad High Court High Court

Mahesh Singh vs State Of U.P. And Another on 12 January, 2010

Allahabad High Court
Mahesh Singh vs State Of U.P. And Another on 12 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 502 of 2010

Petitioner :- Mahesh Singh
Respondent :- State Of U.P. And Another
Petitioner Counsel :- A.K.Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
It is contended by learned counsel for the applicant that in this 
case the FIR was lodged by O.P. No. 2 in case crime NO. 570 
of   2008   under   section   363,   366   IPC,   P.S.   Sirauli,   District 
Bareilly on 21.7.2008. After investigation final report has been 
submitted, the same was protested by O.P. No. 2. Thereafter 
the learned J.M.­II, Amla, Bareilly has rejected the final report 
and summoned the applicant to face the trial vide order dated 
30.11.2009. The impugned order dated 30.11.2009 is illegal.
IN   reply  of   the   above  contention,  it   is   submitted   by   learned 
A.G.A.   that   it   is   a   very   serious  matter   in   which   the   alleged 
kidnapped   girl   has   not   been   recovered   and   final   report   has 
been submitted by the I.O.

From the perusal of the record it appears that in the present 
case, without recovery of the alleged kidnapped girl, the final 
report has been submitted by the I.O., therefore, it is directed 
that the I.O. shall appear in person along with S.S.P. Bareilly 
before this court on 01.02.2010 to explain as to why the action 
may   not   be   taken   against   the   I.O.   of   this   case   who   has 
submitted the final report without recovery of alleged kidnapped 
girl.

List on 01.02.2010.

Let   a   copy  of  this  order  be   given   to   learned  A.G.A.   for   the 
compliance.

Order Date :- 12.1.2010
RPD