Allahabad High Court High Court

Arun Kumar Bhargav And Others vs State Of U.P. And Another on 7 January, 2010

Allahabad High Court
Arun Kumar Bhargav And Others vs State Of U.P. And Another on 7 January, 2010
Court No. - 52

Case :- APPLICATION U/S 482 No. - 23302 of 2009

Petitioner :- Arun Kumar Bhargav And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- S.S. Rajput
Respondent Counsel :- Govt. Advocate,Dharmendra Singhal

Hon'ble Arvind Kumar Tripathi,J.

Heard learned counsel for the applicants and learned A.G.A. and perused the
record.

Learned counsel for the applicants submitted that there is cross case by the
parties. Firstly First Information Report was lodged from side of the
applicant, in which charge sheet was submitted. In the present case final
report was submitted. Subsequently, on protest petition the final report was
rejected by impugned order dated 30.4.2009 and applicants were summoned.
Issue notice to opposite party no. 2 returnable at an early date.
Till the next date of listing, further proceeding against the applicants in case
no. 1000 of 2009, Case crime No. 32 of 2006 (State Vs. Arun Kumar Bhargav
and others), under Section 420, 467, 468, 471, 504, 506 IPC, P.S. Banna
Devi, District-Aligarh, shall remain stayed.
List after six weeks before appropriate court along with criminal revision no.
1648 of 2006.

Order Date :- 7.1.2010
Manoj