Allahabad High Court High Court

Jan Muhammad vs State Of U.P. & Others on 22 July, 2010

Allahabad High Court
Jan Muhammad vs State Of U.P. & Others on 22 July, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 18609 of 2010

Petitioner :- Jan Muhammad
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sanjay Ku. Yadav
Respondent Counsel :- Govt.Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the applicant and the learned AGA for the State-
respondent.

The present 482 Cr.P.C. petition has been filed for quashing the order dated
9.4.2010, passed by Sub Divisional Officer, Karhal, Mainpuri, under Section
145 Cr.P.C.

It is contended by the learned counsel for the applicant that civil proceedings
for the same property is pending before the Settlement Officer, Consolidation
and, therefore, the proceedings under Section 145 Cr.P.C. cannot be sustained
in law.

Issue notices to opposite party no.2 returnable within two weeks. Steps be
taken within three days.

Learned AGA prays for and is granted two weeks time to obtain
instruction/file counter affidavit.

List/put up immediately after two weeks, before the appropriate Bench.
Order Date :- 22.7.2010
Hasnain