Court No. - 50 Case :- CRIMINAL MISC. WRIT PETITION No. - 1847 of 2010 Petitioner :- Ram Sevak Yadav & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Gaurav Kakkar Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav, J.
Heard Sri Gaurav Kakkar learned counsel for petitioners and
learned A.G.A. for the State.
The order impugned is dated 14.1.2010 passed on an application
under Section 156 (3) Cr.P.C. whereby Chief Judicial Magistrate,
Saharanpur, directed police to register and investigate the matter
against petitioners.
I have gone through the order impugned. I am not inclined to
interfere in the impugned order in exercise of jurisdiction under
Article 226 of the Constitution of India.
However, the instant petition is finally disposed of with a direction
that investigation may go on but no coercive measure shall be
taken against petitioners till submission of report under Section
173 Cr.P.C. provided they co-operate in the investigation.
Order Date :- 4.2.2010
rkg