Allahabad High Court High Court

Ravi And Others vs State Of U.P. And Another on 2 February, 2010

Allahabad High Court
Ravi And Others vs State Of U.P. And Another on 2 February, 2010
Court No. - 42

Case :- APPLICATION U/S 482 No. - 2743 of 2010

Petitioner :- Ravi And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Vikas Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Rakesh Tiwari,J.

Heard learned counsel for the applicant, learned A.G.A. Sri K.N. Bajpai for
the State and perused the record.

By this application under Section 482 Cr.P.C. the applicants have
challenged the order dated 19.6.2009 by which they have been summoned in
Case No.11 of 2009.

Learned counsel for the applicants does not dispute the fact that the
revision lies against the impugned summoning order.
The present application under section 482 Cr.P.C. is, therefore, dismissed
on the ground of availability of alternative remedy.

Order Date :- 2.2.2010
RCT/-