Allahabad High Court High Court

Kuldeep Singh And Others vs State Of U.P. And Another on 4 February, 2010

Allahabad High Court
Kuldeep Singh And Others vs State Of U.P. And Another on 4 February, 2010
Court No. - 42

Case :- APPLICATION U/S 482 No. - 2717 of 2010

Petitioner :- Kuldeep Singh And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Vikas Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Rakesh Tiwari,J.

Heard learned counsel for the applicants, Sri K.N. Bajpai, learned AGA
and perused the record.

This application 482, Cr.P.C. has been filed for staying the operation and
effect of the FIR dated 9.1.2010, lodged at PS Shikohabad, District Firozabad
relating to case crime no. 4 of 2010, under Sections 498A, 323, 504 and 506
IPC and Section 3/4 Dowry Prohibition Act.

In the instant case, since FIR has already been lodged and the learned
counsel for the applicant has argued for quashing and stay of the operation
and the effect of the FIR aforesaid., the present application 482, Cr.P.C. is
not the appropriate remedy.

At this stage, learned counsel for the applicants states that the application
be dismissed as not pressed.

The application is accordingly, rejected. The applicant may pursue the
appropriate remedy.

Order Date :- 4.2.2010

CPP/-