Allahabad High Court High Court

Smt. Seema And Others vs State Of U.P. And Another on 21 January, 2010

Allahabad High Court
Smt. Seema And Others vs State Of U.P. And Another on 21 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1489 of 2010

Petitioner :- Smt. Seema And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Kamini Pandey,Ajay Dubey
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 leaned counsel for applicant no.1 is the wife of
O.P. No.2, F.I.R. under section 498-A,323,504 and 506 I.P.C. and
section3/4 of D.P. Act in case crime no. 743 of 2009 at P.S. Tajganj
district Agra has been lodged by the applicant no.2 Udaiveer Singh
against O.P. No.2 and others, apart from that a case under section 125
Cr.P.C. has also been filed by the applicant no.1 against O.P. No.2, in its
counter blast the complaint of the present case has been filed for the
purpose of harassment of the applicant.

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. 457 of
2009 under sections 147,406,504 and 506 I.P.C.Tundla district Firozabad
pending in the court of Judicial Magistrate/ Civil Judge( J.D.) Firozabad
shall remain stayed till the next date of listing.
List after four weeks.

Order Date :- 21.1.2010
N.A.