Allahabad High Court High Court

Dr. Sunil Datta And Others vs State Of U.P. & Another on 5 July, 2010

Allahabad High Court
Dr. Sunil Datta And Others vs State Of U.P. & Another on 5 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22264 of 2010

Petitioner :- Dr. Sunil Datta And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Rahul Chaudhary
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

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

Learned counsel for the applicant contended that the respondent no. 2 is a
practicing advocate and has lodged false case against the applicant only for
the purpose of harassment.

Issue notice to respondent No. 2 returnable within three weeks. Learned AGA
as well as respondent No. 2 may file counter affidavit within the aforesaid
period.

List this case in the week commencing 6.9.2009 before the appropriate Bench.
Till the next date of listing, further proceedings of the aforesaid complaint
case no. 824 of 2010, under Sections 323, 5-4, 506, 394, 452 I.P.C., P.S.
Garhmukteshwar, District Ghaziabad shall remain stayed against the
applicants.

Order Date :- 5.7.2010
F.H.