Allahabad High Court High Court

Stm. Nageena Devi vs State Of U.P. And Another on 22 January, 2010

Allahabad High Court
Stm. Nageena Devi vs State Of U.P. And Another on 22 January, 2010
Court No. - 28

Case :- APPLICATION U/S 482 No. - 4 of 2010

Petitioner :- Stm. Nageena Devi
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Saroj Yadav
Respondent Counsel :- Govt Advocate

Hon'ble Shri Kant Tripathi,J.

Heard the learned counsel for the petitioner and the learned AGA and perused
the record.

The investigating officer, on completion of the investigation found sufficient
materials against the petitioner and accordingly submitted the charge sheet.
The learned Magistrate has taken cognizance of the offences. The materials
collected during the investigation fully justify submission of the charge sheet
by the investigating officer and taking of cognizance by the Magistrate. There
does not appear to be any justification to exercise inherent power under
section 482 CrPC for interference with the charge sheet.
It is however, provided that the bail prayer of the applicant in case crime no.
340 of 2009, under sections 419, 420, 465, 467, 468, 471, 193 IPC, police
station Meerganj, district Jaunpur shall be disposed of by the courts below in
the light of the principles laid down in the case of Lal Kamlendra Pratap
Singh versus State of U.P. & others (2009) 4 SCC 437.
With the aforesaid observations the petition under section 482 CrPC is
disposed of finally.

Order Date :- 22.1.2010
rkb