Allahabad High Court High Court

Satish Kumar vs State Of U.P. & Another on 7 July, 2010

Allahabad High Court
Satish Kumar vs State Of U.P. & Another on 7 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22614 of 2010

Petitioner :- Satish Kumar
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Mohd. Yusuf
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. 333 of 2010, under Section 500 I.P.C., P.S.
Pachokhara, District Firozabad pending in the court of Civil Judge (S.D.),
Firozabad be quashed.

Learned counsel for the applicant is directed to serve the notice on respondent
no. 2.

Learned AGA as well as respondent No. 2 may file counter affidavit within
the aforesaid period.

List this case in the week commencing 6.9.2010 before the appropriate Bench.
Till the next date of listing, further proceedings of the aforesaid complaint
case no. 333 of 2010, under Section 500 I.P.C., P.S. Pachokhara, District
Firozabad shall remain stayed.

Order Date :- 7.7.2010
F.H.