Allahabad High Court High Court

Bhulla Khand And Others vs State Of U.P. And Others on 4 January, 2010

Allahabad High Court
Bhulla Khand And Others vs State Of U.P. And Others on 4 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 5737 of 2009

Petitioner :- Bhulla Khan And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ram Kumar Dubey
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav, J.

Connect with criminal revision no.5311 of 2009.

Heard learned counsel for revisionists, learned A.G.A. for the State
and perused the record.

Submission is that neither allegations made in the complaint nor in
statement of the complainant as witnesses recorded under Sections
200 and 202 Cr.P.C. disclose ingredients of any offence against
revisionists and the dispute if any between the parties is one of the
civil nature.

Considering the nature of submissions made on behalf of opposite
parties and the facts stated, this Court is of the view that the matter
requires consideration after receiving response from opposite
parties.

Notice on behalf of opposite party no.1 has been accepted by
learned A.G.A.

Issue notice to opposite party no.2 returnable within six weeks.

List in the week commencing 5.4.2010.

Till the next date of listing, effect and operation of the order dated
12.10.2009 passed by Chief Judicial Magistrate, J.P. Nagar in case
no. 3574 of 2008 Bal Kishan Vs Bulla and others under Sections
323, 504, 506, 420 I.P.C. and 3 (X) SC/ST Act, Police Station
Amroha, District J.P. Nagar, shall remain stayed.

Order Date :- 4.1.2010
rkg