Allahabad High Court High Court

Firajuddin vs State Of U.P. And Others on 19 January, 2010

Allahabad High Court
Firajuddin vs State Of U.P. And Others on 19 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1238 of 2010

Petitioner :- Firajuddin
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Pankaj Kumar Shukla,Punit Kumar Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
It is contended by the learned counsel for the applicant that O.P. No.3
Avaz had lodged an F.I.R. as against the applicant in case crime no. 49 of
1998 under section 406 I.P.C. district Rampur After investigation the
final report has been submitted and the proceeding under section 182
I.P.C. was initiated against O.P. No.3, thereafter the F.I.R. of this case
has been lodged by O.P. No.3 in which without proper investigation the
charge sheet has been submitted under political pressure.
The learned A.G.A. prays for and is granted four weeks time to file
counter affidavit.

Issue notice to O.P. 3 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 case no. 332 of 2009 under
sections 409,420 I.P.C. pending in the court of Judicial Magistrate,
Rampur shall remain stayed till the next date of listing.
List after four weeks for orders.

Order Date :- 19.1.2010
N.A.