Citation : 2014 Latest Caselaw 3087 ALL
Judgement Date : 14 July, 2014
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 7 Case :- MISC. BENCH No. - 5188 of 2014 Petitioner :- Kundan Respondent :- State Of U.P. Through Its Secy.Dept.Of Home Counsel for Petitioner :- R.P.Mishra Ii Counsel for Respondent :- Govt.Advocate Hon'ble Ravindra Singh,J.
Hon'ble Vishnu Chandra Gupta,J.
Heard learned counsel for the petitioner and learned A.G.A.
This petition has been filed by the petitioner Kundan with a prayer that a suitable direction may be issued to the authority concerned for ensuring the fair investigation of case crime No. 394 of 2014, under sections 302 IPC, P.S. Hasanganj, District Unnao.
From the perusal of the record it appears that the petitioner is first informant of the above mentioned case. According to the submission made by learned A.G.A. charge sheet shall be submitted against the accused Mishri Lal and process under section 82 Cr.P.C. has been initiated against the remaining accused persons, it is directed that in case the petitioner is having grievance with regard to the fair investigation, the same may be raised before S.P. Unnao who shall look into the matter and shall ensure the fair investigation of the above mentioned case.
With this direction, this petition is finally disposed of.
Order Date :- 14.7.2014
RPD
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!