Allahabad High Court High Court

Udaiveer vs State Of U.P. & Anr. on 3 February, 2010

Allahabad High Court
Udaiveer vs State Of U.P. & Anr. on 3 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 3088 of 2010

Petitioner :- Udaiveer
Respondent :- State Of U.P. & Anr.
Petitioner Counsel :- Jawahir Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the applicant and the learned A.G.A.
This application has been filed with a prayer to quash the proceedings of
complaint case no. 613 of 2007 as well as case no. 49 of 2008 under
section 406,452,323,504,307 and 506 I.P.C. P.S. Babugarh district
Ghaziabad.

It is contended by the learned counsel for the applicant that the complaint
of the present case is based on false and frivolous allegation and it has
been made for the purpose of harassment of the applicant. It is a case in
which no body sustained any injury.

In reply to the above contention, it is submitted by the learned A.G.A.
that such pleas may be taken before the court concerned by way of
moving discharge application.

Considering the facts, circumstances of the case and submission made by
the learned counsel for the applicant and the learned A.G.A. it is directed
that in case the applicant moves a discharge application before the court
concerned, through his counsel within 30 days from today, the same shall
be heard and disposed of expeditiously in accordance with the provisions
of law.

Till the disposal of the discharge application bailable warrant/N.B.W., if
any, issued against the applicant shall be kept in abeyance.
With the above direction, this application is finally disposed of.
Order Date :- 3.2.2010
N.A.