Allahabad High Court High Court

Hanif & Others vs State Of U.P. & Another on 14 June, 2010

Allahabad High Court
Hanif & Others vs State Of U.P. & Another on 14 June, 2010
Court No. - 6

Case :- CRIMINAL REVISION No. - 1597 of 2010

Petitioner :- Hanif & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Raj Narayan Gupta,Pankaj Kumar Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Notice on behalf of the opposite party no. 1 has been accepted by learned
AGA, who prays for and is allowed four weeks’ time to file a counter
affidavit.

Issue notice to opposite party no. 2 returnable within six weeks. Steps be
taken within two weeks. Opposite party no. 2 may also file a counter affidavit
within the same period. Rejoinder may be filed within two weeks’ thereafter.
List thereafter.

The submission is that the applicant has been summoned for facing trial for
the offences punishable in case no. 1871 / 2009 /9292 of 2009 (Mohammad
Vs. Hanif), under Sections 323, 504, 506 I.P.C.,, P.S. Agauta, District
Bulandshahr passed by Additional Chief Judicial Magistrate, Court No. 1,
Bulandshahr, which was filed by opposite party 2 on false and fictitious
grounds with ulterior motive, for harassing the applicant
Considering the facts and circumstances stated in the application, this Court is
of the view that applicant has made out a case for grant of interim relief.
Till the next date of listing effect and operation of the in case no. 1871 /
2009 /9292 of 2009 (Mohammad Vs. Hanif), under Sections 323, 504, 506
I.P.C.,, P.S. Agauta, District Bulandshahr passed by Additional Chief Judicial
Magistrate, Court No. 1, Bulandshahr, shall remain stayed.
Order Date :- 14.6.2010
vks