Court No. - 54 Case :- APPLICATION U/S 482 No. - 23636 of 2010 Petitioner :- Ram Govind Respondent :- State Of U.P. & Another Petitioner Counsel :- Sanjay Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and the learned A.G.A.
The applicant, through the present application under Section 482 Cr.P.C. has
invoked the inherent jurisdiction of this Court with the prayer that the
proceeding of case no. 730/2010 (State Vs. Ram Govind and others), under
Sections 406, 420, 467, 468, 471, 506 I.P.C., P.S. Barra, District Kanpur
Nagar pending in the court of A.C.M.M.-I, Kanpur Nagar be quashed.
It is contended by learned counsel for the applicant that the sale proceed
regarding the house has been dragged maliciously into criminal offence
instead of resorting to a Civil Court. It is submitted that no offence at all is
made out from the perusal of the material on record.
Issue notice to respondent No. 2 returnable within three weeks. Learned AGA
as well as respondent No. 2 may file counter affidavit within the aforesaid
period.
List this case in the week commencing 27.9.2010 before the appropriate
Bench.
Till the next date of listing, further proceedings of the aforesaid complaint
case shall remain stayed against the applicant.
Order Date :- 26.7.2010
AKG/-