Allahabad High Court High Court

Vidhan Chandra Sharma And Another vs State Of U.P. & Another on 14 June, 2010

Allahabad High Court
Vidhan Chandra Sharma And Another vs State Of U.P. & Another on 14 June, 2010
Court No. - 5

Case :- APPLICATION U/S 482 No. - 19149 of 2010

Petitioner :- Vidhan Chandra Sharma And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Satendra Kumar Upadhyay
Respondent Counsel :- 2010/ Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicants and learned A.G.A.

The present 482 Cr.P.C. petition has been filed for quashing the entire
proceeding arising out of Criminal case No. 2395 of 2010 ( State Vs. Vidhan
Chandra Sharma and others) in case Crime No. 81 of 2010, under Sections
323, 504, 506 I,P.C. and 3(1) X SC/ST Act, P.S. Kwarsi , district Aligarh,
pending before the Chief Judicial Magistrate, Aligarh as well as to quash the
impugned charge sheet No.4 of 2010 submitted by Investigating Officer in
case No.81.

It is contended by the learned counsel for the applicants that the F.I.R. was
lodged after two days of the alleged incident and there is no plausible
explanation of the same. It is further contented that opposite party No.2
initiated the present proceeding due to malafide intention. It is further
contended that no incident as alleged has taken place and there is no injury
caused.

Issue notice to opposite party No.2 returnable within a period of four weeks.
Steps be taken within a weeks.

Learned A.G.A. prays for and is granted four weeks time for filing counter
affidavit. Opposite party No.2 may also file counter affidavit within the same
period. As prayed by learned counsel for the applicant, two weeks thereafter
is granted for filing rejoinder affidavit.

List immediately after expiry of the aforesaid period before appropriate Court.

Till the next date of listing no coercive action shall be taken against the
applicant Criminal case No. 2395 of 2010 ( State Vs. Vidhan Chandra Sharma
and others) in case Crime No. 81 of 2010, under Sections 323, 504, 506
I,P.C. and 3(1) X SC/ST Act, P.S. Kwarsi.

Order Date :- 14.6.2010

Rkb