Court No. - 33 Case :- CRIMINAL MISC. WRIT PETITION No. - 11406 of 2010 Petitioner :- Mohd. Farooque & Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Abrar Ahmad Siddiqui Respondent Counsel :- Govt. Advocate Hon'ble S.C. Agarwal,J.
Heard learned counsel for the petitioners, learned A.G.A. for the
State and perused the record.
Notice on behalf of respondent no.1 has been accepted by
learned A.G.A.
Issue notice to respondent no.2 for filing counter affidavit
within four weeks from the date of service of notice. Rejoinder
affidavit may be filed within two weeks thereafter.
List thereafter.
It is submitted by learned counsel for the petitioners that
petitioner no.1 purchased residential house from the wife of
respondent no.2, who was the real owner of the house and had
inherited the house from her father. A suit for cancellation of sale
deed is also pending in the civil court. It was further submitted that
whole family of the purchaser have been falsely implicated by
respondent no.2 and a false allegation of picking out a currency
note of Rs.100/- from the pocket of the complainant has been
made.
In the facts and circumstances of the case, till the next date of
listing, no coercive steps shall be taken against the petitioners.
Order Date :- 30.6.2010
ss