Allahabad High Court High Court

Sabir vs State Of U.P.And on 3 February, 2010

Allahabad High Court
Sabir vs State Of U.P.And on 3 February, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 34604 of 2009

Petitioner :- Sabir
Respondent :- State Of U.P.And
Petitioner Counsel :- S.S. Rajput
Respondent Counsel :- Govt Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and the learned AGA for the State-respondent.

The present 482 Cr.P.C. petitioner has been filed for quashing of the order
dated 9.11.2009 passed by Additional Sessions Judge/Fast Track Court No.3,
Aligarh, in Sessions Trial No.667 of 2007, under Sections 302, 307 IPC and
to direct the Court below to give an opportunity of hearing to the applicant
and for additional evidence.

Learned counsel for the applicant states that his application under Section
156(3) Cr.P.C. was rejected on the ground that he can file complaint.
Learned counsel for the applicant could not point out any legal infirmity in the
order dated 9.11.2009, which may warrant any interference by this Court in
exercise of power under Section 482 Cr.P.C. Accordingly, the petition lacks
merit and is dismissed.

Order Date :- 3.2.2010
Hasnain