Allahabad High Court High Court

Ravi @ Ravi Shanker, & Another vs State Of U.P. on 29 January, 2010

Allahabad High Court
Ravi @ Ravi Shanker, & Another vs State Of U.P. on 29 January, 2010
Court No. - 13

Case :- U/S 482/378/407 No. - 379 of 2010

Petitioner :- Ravi @ Ravi Shanker, & Another
Respondent :- State Of U.P.
Petitioner Counsel :- Ram Pratap Singh
Respondent Counsel :- G.A.

Hon'ble Yogendra Kumar Sangal,J.

Learned counsel for applicant argued that an application was moved on
behalf of the accused persons for D.N.A test in the matter.

This application was not disposed of by the trial court and simply it was
ordered that it will be seen at the time when the stage of defence reached in
the case

Learned A.G.A argued that there is no illegality, invalidity or impropriety in
thee impugned order.

I do not find any illegality, invalidity and impropriety in the impugned
order.There is no reason to grant the relief prayed.

The application is hereby rejected.

Order Date :- 29.1.2010
R.P/