Allahabad High Court High Court

Ravi Raj Singh & Others vs State Of U.P. & Others on 10 August, 2010

Allahabad High Court
Ravi Raj Singh & Others vs State Of U.P. & Others on 10 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 1707 of 2000

Petitioner :- Ravi Raj Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- K.K. Bhatt
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

The learned counsel for the applicants is not present.
Heard the learned A.G.A. and perused the record.
This application has been filed with a prayer to quash the order dated
2.2.2000 passed by the learned Special Chief Judicial Magistrate,
Allahabad whereby the application under section 156(3) Cr.P.C. has been
allowed.

The impugned order dated 2.2.2000 is not suffering from any illegality or
irregularity. The allegation made therein are prima facie disclosing the
commission of the offence, the learned magistrate has taken cognizance,
the allegation require investigation also. The impugned order dated
2.2.2000 is not suffering from any illegality or irregularity. Therefore, the
prayer for quashing the same is refused.

The interim order dated 1.3.2000 has been passed by another bench of
this court which is having the effect of final order, the order is confirmed.
Accordingly this application is disposed of.
Order Date :- 10.8.2010
N.A.