1
Murari Lal Yadav vs. State of M.P & Ors.
W.P. No.705/2010
16.08.2010
Heard Shri Narendra Nikhare, learned counsel for the
petitioner, on the question of admission.
The petitioner has filed this petition alleging that the
respondent authorities have not taken into consideration during
investigation several documents and affidavits filed by the petitioner
in his defence and in such circumstances has prayed for a direction
to the police authorities to conduct a reinvestigation.
It is stated by the learned counsel for the petitioner that the
charge sheet has already been filed and the trial is in progress
before the competent court.
In such circumstances, as the charge sheet has already
been filed against the petitioner, he may take up all these issues in
his defence during trial or take up any proceedings, if so advised,
as prescribed and provided by the Code of Criminal Procedure
before the competent Court. In the absence of any challenge to the
charge sheet, no case for interference is made out.
The petition filed by the petitioner is, accordingly, dismissed.
( R. S. JHA )
JUDGE
mms/-