Court No. - 40 Case :- APPLICATION U/S 482 No. - 21789 of 2010 Petitioner :- Mukesh Bothra And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Ajay Shankar Respondent Counsel :- Govt Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and the learned A.G.A.
The applicants, through the present application under Section 482 Cr.P.C.
have invoked the inherent jurisdiction of this Court with the prayer that the
proceeding of Complaint Case No.366 of 2010, Anita Bothra Vs. Mukesh
Bothra and others, under Section 406 IPC, P.S. Chakeri, District Kanpur
Nagar be quashed.
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 16th August 2010 before the
appropriate Bench.
Till the next date of listing, operation of the impugned summoning order
dated 26.2.2010 in Complaint Case No.366 of 2010, Anita Bothra Vs.
Mukesh Bothra and others, under Section 406 IPC, P.S. Chakeri, District
Kanpur Nagar, pending in the court of Additional Chief Metropolitan
magistrate, VIII Kanpur Nagar shall remain stayed.
Order Date :- 29.6.2010
RK