Court No. - 43 Case :- APPLICATION U/S 482 No. - 12225 of 2010 Petitioner :- Shakil Respondent :- State Of U.P. And Another Petitioner Counsel :- F.A. Alvi Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard the learned counsel for the applicant and learned AGA and perused
the impugned order dated 21.1.2010 passed in Cr. Case No. 415 of 2009,
Kishwari Vs. Subhan. The trial is at the stage of recording of evidence under
section 244 Cr.P.C. The witnesses Kishwari and Ishhaq were examined in the
trial but the accused have not cross examined those witnesses. In thier
examination in chief the witnesses have supported the prosecution version
well. The trial cannot be quashed for no reason at all. The applicaiton of the
accused Shakil was rejected by A.C.J.M. Azamgarh.
There is no reason to interfere.
The application sans merit and is dismissed.
Order Date :- 10.5.2010
Gss