Allahabad High Court
Smt. Phulia vs State Of U.P. on 20 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 23255 of 2010 Petitioner :- Smt. Phulia Respondent :- State Of U.P. Petitioner Counsel :- Sanjay Tripathi Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard leaned counsel for the applicant and the learned AGA.
The allegation levelled in the application under Section 156(3) Cr.P.C. was
snatching of gold Mangalsutra and assault. Taking the allegation as it is, it
disclosed the offence of robbery.
In such a view, the order dated 30.6.2010 passed by Additional Sessions
Judge, Court No. 1 / Special Judge (D.A.A.), Mahoba in Criminal Misc.
Application No. 36 of 2010 is set aside.
The matter is remanded back for re-deciding afresh.
This application is allowed as above.
Order Date :- 20.7.2010
Manoj