Allahabad High Court High Court

Naeem vs State Of U.P. And Another on 21 June, 2010

Allahabad High Court
Naeem vs State Of U.P. And Another on 21 June, 2010
Court No. - 40

Case :- APPLICATION U/S 482 No. - 21291 of 2010

Petitioner :- Naeem
Respondent :- State Of U.P. And Another
Petitioner Counsel :- R. K. Verma
Respondent Counsel :- Govt Advocate

Hon'ble Virendra Singh,J.

Heard learned counsel for the applicant and learned AGA for the State and
perused the material on record.

This application under Section 482 Cr.P.C has been filed for quashing the
impugned order dated 21.5.2010 passed by learned Judicial Magistrate, Court
no.1 Sambhal, district Moradabad in criminal misc. case no.111 of 2010,
(Mohd. Rafiq Khan versus Naeem Khan, by which order the learned
Magistrate allowed the application of the opposite party no.3 moved u/s
156(3) Cr.P.C and directed the Station House Officer, Hayat Nagar, District
Moradabad to register and investigate into the matter.

It is alleged that applicant is prospective accused in the impugned order for
registration of the FIR.

The applicant has no locus-standi to file this application and, therefore, I do
not find any substance in this application and is hereby rejected.

Order Date :- 21.6.2010
Gaurav