Allahabad High Court High Court

Shaukat Ali vs State Of U.P. & Another on 2 July, 2010

Allahabad High Court
Shaukat Ali vs State Of U.P. & Another on 2 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22091 of 2010

Petitioner :- Shaukat Ali
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Ashish Kumar Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and the learned AGA.
The accused has got no right to challenge or object to registration of FIR
against him either under 482 Cr.P.C. or 397 or 401 Cr.P.C.
This aspect of the matter has been decided conclusively in case of Rakesh
Puri and another Vs. State 2007(1) ALJ 169.

This application sans merit. Hence, it is dismissed.

Order Date :- 2.7.2010
AKG/-