Allahabad High Court
Smt. Sharmila vs State Of U.P. on 14 July, 2010
Court No. - 54 Case :- APPLICATION U/S 482 No. - 22920 of 2010 Petitioner :- Smt. Sharmila Respondent :- State Of U.P. Petitioner Counsel :- S.Pratap Singh Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and the learned AGA.
In the matter of registration of F.I.R., I am not inclined to interfere in the
order dated 15.3.2010 passed by Special Chief Judicial Magistrate, Allahabad
in Misc. Case No. 761 of 2010, under Section 156(3) Cr.P.C., P.S. Phoolpur,
District Allahabad.
Therefore, this application is dismissed.
Order Date :- 14.7.2010
Manoj