Court No. - 54 Case :- APPLICATION U/S 482 No. - 23926 of 2010 Petitioner :- Abdul Rahim Alias Munni And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Sanjay Ku. Srivastava,Avnish Kumar Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicant and the learned A.G.A.
The applicant, through the present application under Section 482 Cr.P.C. has
invoked the inherent jurisdiction of this Court with the prayer that the
proceeding of Criminal Case No. 1612 of 2008, under Sections 406, 504, 506
I.P.C., pending in the court of Additional Chief Judicial Magistrate, Khurja
be quashed.
Learned counsel for the applicant is directed to serve respondent no. 2 through
RPAD within a period of a week from today. Respondent no. 2 as well as
learned AGA may file a counter affidavit within three weeks. Learned counsel
for the applicant will have one week thereafter to file rejoinder affidavit.
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