Allahabad High Court
Manoj Kumar vs State Of U.P. & Another on 2 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 22142 of 2010 Petitioner :- Manoj Kumar Respondent :- State Of U.P. & Another Petitioner Counsel :- Purshottam Maurya Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and the learned AGA.
The accused has got no right to challenge or object to registration of FIR
against him either under 482 Cr.P.C. or 397 or 401 Cr.P.C.
This aspect of the matter has been decided conclusively in case of Rakesh
Puri and another Vs. State 2007(1) ALJ 169.
This application sans merit. Hence, it is dismissed.
Order Date :- 2.7.2010
AKG/-