Court No. - 54 Case :- APPLICATION U/S 482 No. - 23900 of 2010 Petitioner :- Om Prakash Sahu Respondent :- State Of U.P. & Another Petitioner Counsel :- R.G.Prasad 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. 691 of 2010, under Sections 323, 504, 506,
406 I.P.C. pending in the court of Judicial Magistrate (First), Mau Ranipur,
Jhansi be quashed.
It is contended by learned counsel for the applicants that the respondent no. 2
is son-in-law of applicant no. 1 and he has been instituted a malicious
prosecution against the father-in-law and other relatives only for the purposes
of harassment.
Issue notice to respondent No. 2 returnable within three weeks. Learned
A.G.A. as well as respondent No. 2 may file counter affidavit within the
aforesaid period.
List this case in the week commencing 27.09.2010 before the appropriate
Bench.
Till the next date of listing, further proceedings of the aforesaid case shall
remain stayed against the applicants.
Order Date :- 28.7.2010
Sharad