Allahabad High Court High Court

Smt. Vidyawati Devi And Another vs State Of U.P. & Another on 10 August, 2010

Allahabad High Court
Smt. Vidyawati Devi And Another vs State Of U.P. & Another on 10 August, 2010
Court No. - 53

Case :- APPLICATION U/S 482 No. - 25624 of 2010

Petitioner :- Smt. Vidyawati Devi And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- B.D.Pandey,Neeraj Shukla
Respondent Counsel :- Govt. Adovcate

Hon'ble Shri Kant Tripathi,J.

Heard the learned counsel for the applicants and the learned AGA for the
State and perused the record.

The learned counsel for the applicants submitted that the disputed sale deed
has been executed in favour of Sarju Devi and the applicants are neither
beneficiary of the sale deed nor witnesses thereof. It was next submitted that
the applicants are subsequent purchaser from Sarju Devi, therefore, no case is
made out against the applicants.

Notice on behalf of respondent no.1 has been accepted by the learned AGA.
Issue notice to respondent no.2 by registered post for which necessary steps
may be taken within two days.

Counter affidavit, if any, within four weeks, rejoinder within two weeks
thereafter.

List after six weeks.

Till the next date of listing no coercive process shall be issued nor executed
against the applicants Smt. Vidyawati Devi and Dan Bahadur Singh in case
crime No. C-203 of 2007 (State Vs. Indra Bahadur Singh) under sections 467,
468, 469, 471 and 420 IPC, P.S. Machhalishahar, District Jaunpur, pending in
the court of IInd Additional Chief Judicial Magistrate, Jaunpur.
Order Date :- 10.8.2010
MTA