Allahabad High Court High Court

Chauharya Dubey And Others vs State Of U.P.And Another on 22 January, 2010

Allahabad High Court
Chauharya Dubey And Others vs State Of U.P.And Another on 22 January, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 34401 of 2009

Petitioner :- Chauharya Dubey And Others
Respondent :- State Of U.P.And Another
Petitioner Counsel :- S.K. Chaubey,Arun Kumar Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and learned A.G.A. for the State.

The present petition under Section 482 Cr.P.C. has been filed for quashing the
charge sheet dated 16.01.2009 Case No. 935 of 2009, arising out of Case
Crime No. 04 of 2009, under Sections 147, 323, 504, 506 I.P.C., Police
Station Rohaniya, District Varanasi pending before learned Additional Chief
Judicial Magistrate-I, District Varanasi and also for quashing the proceedings
of the aforesaid case.

It is contended by learned counsel for the applicants that it is a cross case
between the applicants and the opposite party no.2 and has further contended
that in the said cross case, this Court has been pleased to grant interim order
on 16.07.2009 in Criminal Misc. Application No. 15418 of 2009, copy of
which is annexed as Annexure-10 to the petition.

Connect with Criminal Misc. Application No. 15418 of 2009.

Issue notice to the opposite party no.2 returnable within a period of four
weeks. Steps be taken within a week.

Learned A.G.A. prays for and is granted four weeks’ time for filing counter
affidavit.Opposite party no.2 may also file counter affidavit within the same
period. As prayed by learned counsel for the applicants two weeks’ thereafter,
is granted for filing rejoinder affidavit.

List immediately after expiry of the aforesaid period before appropriate Court.

Till the next date of listing,no coercive action shall be taken against the
applicants in the aforesaid case.

Order Date :- 22.1.2010
S.Ali