Allahabad High Court High Court

Ravindra Singh And Others vs State Of U.P. & Another on 20 July, 2010

Allahabad High Court
Ravindra Singh And Others vs State Of U.P. & Another on 20 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 23342 of 2010

Petitioner :- Ravindra Singh And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- S.S.Rajput
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.5511 of 2009 , under Sections 406, 504 and
506 I.P.C., Police Station Banna Devi, District Aligarh be quashed.

Learned counsel for the applicant is directed to serve respondent no. 2 through
RPAD within a period of a week from today. Respondent no.2 as well as
learned AGA may file a counter affidavit within three weeks. Learned counsel
for the applicant will have one week thereafter to file rejoinder affidavit.

List this case in the week commencing 4th August 2010 before the
appropriate Bench.

Till the next date of listing, further proceedings of the aforesaid complaint
case no.5511 of 2009 , under Sections 406, 504 and 506 I.P.C., Police Station
Banna Devi, District Aligarh shall remain stayed against the applicants.

Order Date :- 20.7.2010
pks