Allahabad High Court High Court

Virendra Kumar Jain vs Pramod Kumar on 2 August, 2010

Allahabad High Court
Virendra Kumar Jain vs Pramod Kumar on 2 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 632 of 1996

Petitioner :- Virendra Kumar Jain
Respondent :- Pramod Kumar
Petitioner Counsel :- Arun Prakash,Santosh Shukla
Respondent Counsel :- Rajesh Pathak

Hon'ble Ravindra Singh,J.

Counsel for the applicants is not present.

Heard Shri Rajesh Pathak, learned counsel for the complainant, learned
A.G.A. and perused the record.

This application has been filed with a prayer to quash the proceeding of the
complaint case no. 732 of 1992, Pramod Kumar Vs. Virendra Kumar Jain,
under Section 420 IPC, pending in the court of learned A.C.J.M., Firozabad.

From the perused of the record it appears that after considering the complaint
has been filed by the opposite party, Promod Kumar and the statement
recorded under Sections 200 and 202 Cr.P.C. The learned magistrate
concerned has taken the cognizance and summoned the applicant to face the
trial. The learned magistrate has not committed any error in taking the
cognizance and summoning the applicant to face the trial. There is no good
ground for quashing the proceeding in the above mentioned case. The prayer
for quashing the proceeding in the above mentioned case is refused.

The order dated 24.2.1996 is hereby vacated.

Accordingly, this application is dismissed.

Let the copy of this order may be communicated to learned C.J.M./Sessions
Judge, Firozabad, forthwith for passing the appropriate orders in the above
mentioned case.

Order Date :- 2.8.2010
Ashish Tripathi