Allahabad High Court High Court

Smt. Najma Begum And Others vs State Of U.P. And Another on 1 July, 2010

Allahabad High Court
Smt. Najma Begum And Others vs State Of U.P. And Another on 1 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 21994 of 2010

Petitioner :- Smt. Najma Begum And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Mohd. Aslam Ansari
Respondent Counsel :- Govt Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned A.G.A.
The applicants, through the present application under Section 482 Cr.P.C.
have invoked the inherent jurisdiction of this Court with the prayer that the
proceeding of complaint case no. 32/2009 (Mansoor Ahmad Vs. Najma
Begum and others), under Sections 323, 504, 506, 452 I.P.C., P.S. Sarai
Mumrez, District Allahabad pending in the court of A.C.J.M., Court No. 5,
Allahabad be quashed.

It is contended by learned counsel for the applicants that a malicious
prosecution has been launched only for the purpose of harassment.
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 23.8.2010 before the appropriate
Bench.

Till the next date of listing, further proceedings of the aforesaid complaint
case shall remain stayed against the applicants.
Order Date :- 1.7.2010
AKG/-