Court No. - 54 Case :- APPLICATION U/S 482 No. - 2987 of 2010 Petitioner :- Sharma Prasad Respondent :- State Of U.P. Petitioner Counsel :- Hari Om Ojha Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
This application has been filed with a prayer to quash the order dated
22.12.2009 passed by the Chief Judicial Magistrate, Kushinagar at
Padrauna whereby the application of the applicant under section 156(3)
Cr.P.C. has been treated as a complaint.
From the perusal of the record it appears that the learned magistrate
concerned has not committed any error in treating the application under
section 156(3) Cr.P.C. as a complaint. Therefore, the prayer for quashing
the same is refused.
However, it is directed that the proceedings of the above mentioned case
shall be expedited without granting unnecessary adjournments to either of
the parties, in case the proceedings are not stayed by any other court.
With the above direction the application is finally disposed of.
Order Date :- 2.2.2010
N.A.