Allahabad High Court High Court

Rishi Pal And Others vs State Of U.P. & Another on 17 June, 2010

Allahabad High Court
Rishi Pal And Others vs State Of U.P. & Another on 17 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20874 of 2010

Petitioner :- Rishi Pal And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Mohd. Yusuf
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the applicants and learned AGA for the
State.

The proceedings in complaint case has been challenged in the
instant case.

The first information report was registered on the basis of an
application under section 156(3) Cr.P.C. and a final report was
submitted by the police after completing the investigation.
Opposite party filed a protest petition on which the learned
Magistrate has summoned the applicants treating the protest
petition as a complaint.

Issue notice to opposite party no. 2 returnable at an early date.
Counter affidavit may be filed within three weeks’ from the date of
receipt of notice. Rejoinder affidavit may be filed within three
weeks’ thereafter.

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

Till the next date of listing, further proceedings of case no. 3515/9
of 2010 under sections 373,352,504,506 IPC, police station
Khatauli, District Muzaffarnagar, shall remain stayed.

Order Date :- 17.6.2010
SR