Allahabad High Court High Court

Vishwanath Tiwari vs The Senior Superintendent Of … on 12 August, 2010

Allahabad High Court
Vishwanath Tiwari vs The Senior Superintendent Of … on 12 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 2002 of 1996

Petitioner :- Vishwanath Tiwari
Respondent :- The Senior Superintendent Of Police Alld. & Another
Petitioner Counsel :- R.R. Singh
Respondent Counsel :- Govt. Advocate,M.K. Tewari

Hon'ble Ravindra Singh,J.

This case was peremptorily listed. The learned counsel for the applicant
is not present.

This case has been filed with a prayer to quash the order dated 27.3.1996
passed by the S.S.P. Allahabad transferring the investigation of case
crime no. 36 of 1996 under sections 147,148,149,307,302 I.P.C. from
P.S. Karchana to S.I.S. The application under section 482 Cr.P.C. is not
maintainable against an order passed by the Administrative Officer.
Therefore, the order dated 27.3.1996 is hereby vacated.
Let a copy of this order be communicated to the S.S.P. Allahabad
forthwith for action.

Order Date :- 12.8.2010
N.A.