Allahabad High Court High Court

Arun Kumar Agrawal And Others vs State Of U.P. And Another on 2 April, 2010

Allahabad High Court
Arun Kumar Agrawal And Others vs State Of U.P. And Another on 2 April, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 9302 of 2010

Petitioner :- Arun Kumar Agrawal And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Girija Sanker Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the applicants and the learned A.G.A.
It is contended by the learned counsel for the applicants that in the
present case complaint has been lodged by O.P. No.2 against his father,
mother, and brother on account of family dispute, the complaint is based
on false and frivolous allegation, the same may be quashed.
Issue notice to O.P. 2 returnable within a period of four weeks.
In view of the submissions made by the learned counsel for the applicants
and the learned A.G.A. further proceedings in criminal case no. 6970 of
2008 under section 379 I.P.C. P.S. Naini district Allahabad pending in the
court of Additional Chief Judicial Magistrate, Room No. 2, Allahabad
shall remain stayed till the next date of listing.
List after four weeks.

Order Date :- 2.4.2010
N.A.