Court No. - 54 Case :- APPLICATION U/S 482 No. - 15987 of 2010 Petitioner :- Manju Devi Saroj Respondent :- State Of U.P. & Others Petitioner Counsel :- Dinesh Mishra Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
This application has been filed with a prayer to quash the order dated
19.3.2010 passed by A.C.J.M.IIIrd, Jaunpur in Misc.Case No. 637 of
2010 whereby the application under section 156(3) Cr.P.C. has been
treated as a complaint.
From the perusal of the record it appears that the allegations made in the
application under section 156(3) Cr.P.C. are not necessarily required to
be investigated by the police. The learned Magistrate has not committed
error in treating the application as complaint. The impugned order is not
suffering from any illegality or irregularity, therefore, the prayer for
quashing the same is refused.
However, considering the facts and circumstances of the case, it is
directed that the proceedings of the above mentioned case shall be
expedited without granting unnecessary adjournment to either of the
side.
With the above direction the application is finally disposed of.
Order Date :- 10.5.2010
Su