Allahabad High Court High Court

Sachidanand And Others vs State Of U.P. And Others on 21 January, 2010

Allahabad High Court
Sachidanand And Others vs State Of U.P. And Others on 21 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1432 of 2010

Petitioner :- Sachidanand And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ashok Kr. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A. 
This application has been filed with a prayer to quash the order dated 
2.12.2009 whereby the application filed by the applicants has been 
disposed of with a direction that the suicidal note shall be summoned 
and shall be kept in record. There is no illegality in the impugned 
order, the prayer for quashing the impugned order is refused.
Accordingly this application is dismissed.
Order Date :- 21.1.2010
RPD