Allahabad High Court High Court

Naresh And Others vs State Of U.P. & Another on 18 June, 2010

Allahabad High Court
Naresh And Others vs State Of U.P. & Another on 18 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20784 of 2010

Petitioner :- Naresh And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Uma Nath Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the applicants and learned AGA for the State.
Order challenged in the instant application is dated 25.05.2010 passed
by the Chief Judicial Magistrate, Gautam Budh Nagar on an application
under section 156(3) Cr.P.C. which is only as a counter blast.
Without expressing any opinion on merit, the application is disposed of
with the direction that the investigation shall go on pursuant to the order
impugned, but no coercive measure shall be adopted against the
applicants till the submission of the report under section 173(2) Cr.P.C.
Order Date :- 18.6.2010
vinay