Court No. - 42 Case :- APPLICATION U/S 482 No. - 2826 of 2010 Petitioner :- Mehtab And Others Respondent :- State Of U.P. Petitioner Counsel :- S.A. Gilani Respondent Counsel :- Govt. Advocate Hon'ble Rakesh Tiwari,J.
Heard learned counsel for the applicants, Sri K.N. Bajpai, learned AGA
and perused the record.
The present application has been filed for quashing the orders dated
4.11.2009 and 19.12.2009 passed by the Judicial Magistrate, Ghazipur and for
stay of the further proceedings in Case No. 2732 of 2009, under Sections
447,435,147,504 and 506 IPC, Sharifuddin versus State of U.P. and others.
Learned counsel for the applicants does not dispute the fact that the
revision lies against the impugned orders before Revisional Court.
The present application under Section 482 Cr.P.C. is, therefore,
dismissed on the ground of availability of alternative remedy.
Order Date :- 2.2.2010
CPP/-