Allahabad High Court High Court

Raj Narain And Others vs State Of U.P. And Others on 1 July, 2010

Allahabad High Court
Raj Narain And Others vs State Of U.P. And Others on 1 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 21926 of 2010

Petitioner :- Raj Narain And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sunil Srivastava
Respondent Counsel :- Govt Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and learned AGA.

With the permission of this Court, the learned counsel for the applicant is
permitted to delete the name of the applicant nos. 2 & 3 from the array of the
applicants as they have not signed the vakalatnama which has been filed in
this criminal misc. application.

This, however, will not prejudice their right to file another application, if they
so desire.

The case relates to the cause of grevious hurt and looking to facts. I am not
inclined the exercise my power under Section 482 Cr.P.C.

This criminal misc. application is dismissed accordingly.

Order Date :- 1.7.2010
Sharad