Court No. - 54 Case :- APPLICATION U/S 482 No. - 1246 of 2010 Petitioner :- Rameshwar Singh Solanki And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Akhilesh Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned A.G.A.
It is contended by the learned counsel for the applicants that in the
present case after investigation the I.O. came to the conclusion that no
offence is made out, therefore, final report was submitted the same was
protested and after recording the statements under sections 200 and 202
Cr.P.C. learned magistrate concerned has taken cognizance and
summoned the applicants to face the trial for the offence punishable
under sections 323,504,506 I.P.C.
The learned A.G.A. prays for and is granted four weeks time to file
counter affidavit.
Issue notice to O.P. 2 returnable within a period of four weeks.
In view of the submissions made by the learned counsel for the applicants
and the learned A.G.A. further proceedings in complaint case no. 962 of
2009 under sections 323,504,506 I.P.C. P.S. Narora district Bulandshahar
pending in the court of Chief Judicial Magistrate, Bulandshahar shall
remain stayed till the next date of listing.
List after four weeks.
Order Date :- 19.1.2010
N.A.