Allahabad High Court High Court

Rajendra Singh And Others vs State Of U.P. And Another on 12 January, 2010

Allahabad High Court
Rajendra Singh And Others vs State Of U.P. And Another on 12 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 603 of 2010

Petitioner :- Rajendra Singh And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Anand Mohan Pandey
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   by   the   applicants   Rajendra 
Singh, Ranvijay Singh and Ritu Singh with a prayer to quash 
the order dated 21.8.2009 passed by Special C.J.M, Kanpur 
Nagar in case no. 93 of 2007.

It is contended by learned counsel for the applicants that in this 
case final report has been submitted by the I.O., the same has 
been rejected by learned Magistrate concerned and order of re­
investigation  has  been passed,  which is  illegal,  because the 
order of re­investigation can not be passed.
In   reply   of   the   above   contention   it   is   submitted   by   learned 
A.G.A. that that the impugned order dated 21.8.2009 may be 
modified.

Considering the submissions made by learned counsel for the 
applicants, learned A.G.A. and from the perusal of the record it 
appears   that   the   learned   Special   C.J.M.   Kanpur   Nagar   has 
passed   the   order   of   re­investigation,   the   order   of   re­
investigation   can   not   be   passed,   the   order   of   further 
investigation can be passed in such a case, therefore, the order 
dated   21.8.2009   passed   by   learned   special   C.J.M.   Kanpur 
Nagar is modified to the extent that the I.O. shall do the further 
investigation  in   the   above  mentioned  case  crime  no.  540  of 
2008.

It   is   further   directed   that   applicants   move   application   for 
appearance/  surrender  before  the  court  concerned  within  30 
days from today on which the court concerned shall fix the date 
of surrender/appearance, in the meantime the court concerned 
shall seek the instructions from the prosecution side. In case 
the applicant moves the application for bail on the day of the 
appearance or  surrender, the same shall be considered and 
disposed of on the same day by the courts below and for 15 
days the N.B.W. issued against the applicants shall be kept in 
abeyance..

With this direction, this application is finally disposed of.
Order Date :- 12.1.2010
RPD