Allahabad High Court High Court

Sharvat Ullah Khan Katib And … vs State Of U.P. And Another on 19 January, 2010

Allahabad High Court
Sharvat Ullah Khan Katib And … vs State Of U.P. And Another on 19 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1305 of 2010

Petitioner :- Sharvat Ullah Khan Katib And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- H.K. Gupta,Saurabh Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
It is contended by learned counsel for the applicants that in respect 
of the incident which had occurred in he year 1992, its FIR has been 
lodged in the year 2008. The FIR is based on false and frivolous 
allegation but without doing the proper investigation the chargesheet 
has been submitted.

Learned   A.G.A.   prays   for   and   is   granted   four   weeks   time   to   file 
counter affidavit.

Issue notice to O.P. No. 2 returnable within four weeks.
Considering   the   submissions   made   by   learned   counsel   for   the 
applicants, it is directed that the proceedings of criminal case No. 
1635 of 2009 under sections 420, 467, 468, 406, 471 IPC pending in 
the court of learned C.J.M. Pilibhit shall remain stayed till the next 
date of listing.

List after four weeks for orders.

Order Date :- 19.1.2010
RPD