Court No. - 54 Case :- APPLICATION U/S 482 No. - 1429 of 2010 Petitioner :- Parvez Ali And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Mansoor Ahmad Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned A.G.A.
This application has been filed with a prayer to quash the order dated
9.11.2009 passed by J.M. Court no. 1, Allahabad in case No. 123 of
2008 whereby the application dated 16.5.2009 in respect of the
Territorial jurisdiction has been rejected. There is no illegality in the
impugned order because part of the cause of action is arose in
territory of the Allahabad. The prayer for quashing the impugned
order is refused.
Accordingly this application is dismissed.
Order Date :- 21.1.2010
RPD