Allahabad High Court High Court

Maan Singh Soni vs State Of U.P. And Another on 21 January, 2010

Allahabad High Court
Maan Singh Soni vs State Of U.P. And Another on 21 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1605 of 2010

Petitioner :- Maan Singh Soni
Respondent :- State Of U.P. And Another
Petitioner Counsel :- B.P. Verma
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned AGA.
It is contended by the learned counsel for the applicant that the complaint of
the present case is a counter blast of the F.I.R. of case crime no. 43 of 2008
under section 392 IPC lodged by Maan Singh Soni against unknown person,
in which the opposite party no. 2 was sent to jail. Thereafter in respect of the
incident dated 29.2.08, the complaint of this case has been lodged which is
based on false and frivolous allegations.

Issue notice to opposite party no.2 returnable within four weeks,
Considering the submissions made by learned counsel for the applicant, the
further proceedings of criminal case no. 294 (IX)/ 2009 under section 420,
406, 504, 506 IPC pending in the court of Judicial Magistrate Vth, Mathura
shall remain stayed till the next date of listing.

List after four weeks for orders.

Order Date :- 21.1.2010
SR