Allahabad High Court High Court

Pramod Kumar Garg And Another vs State Of U.P. And Another on 13 January, 2010

Allahabad High Court
Pramod Kumar Garg And Another vs State Of U.P. And Another on 13 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 875 of 2010

Petitioner :- Pramod Kumar Garg And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Nitin Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the applicants and the learned A.G.A.
This application has been filed with a prayer to quash the order dated 
15.7.2009   passed   by   learned   Special   Judicial   Magistrate   (C.B.I.), 
Ghaziabad in complaint case No. 2377 of 2008 whereby the learned 
Magistrate   has   summoned   the   applicants   to   face   the   trial   under 
sections 384, 506 IPC.

It   is   contended   by   the   learned   counsel   for   the   applicants   that 
complaint of the present case has been filed with ulterior motive on 
account of the earlier litigation. The allegation made therein are false 
and frivolous but technically the applicants have been summoned to 
face the trial.

In reply to the above it is submitted by the learned A.G.A. that the 
court   concerned   has   taken   cognizance   after   considering   the 
complaint and the statement recorded under section 200 and 202 
Cr.P.C., the remedy is available to the applicants by way of moving 
an   application   under   section   245(2)   Cr.P.C.   before   the   court 
concerned.   Considering   the   facts,   circumstance   of   the   case   and 
submission of the learned counsel for the applicants and the learned 
A.G.A. it is directed that in case the applicants move an application 
under section 245(2) Cr.P.C. through their counsel within 30 days 
from today before the court concerned, the same shall be heard and 
disposed of expeditiously in accordance with the provisions of law.
Till the disposal of the above mentioned application bailable warrant/ 
N.B.W.,   if   any,   issued   against   the   applicants   shall   be   kept   in 
abeyance.

With the above direction, this application is finally disposed of. 
Order Date :- 13.1.2010
RPD