Court No. - 54 Case :- APPLICATION U/S 482 No. - 2588 of 2010 Petitioner :- Asharam Dwivedi Respondent :- State Of U.P. And Another Petitioner Counsel :- Santosh Shukla Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned AGA.
It is contended by learned counsel for the applicant that daughter of the
applicant has married with brother of opposite party no. 2. She has lodged the
complaint against opposite party and others under Section 498-A, 323, 504
and 506 I.P.C. and 3/4 D.P. Act.
In his counter blast the complaint of the present case has been lodged for the
arrest of the applicant.
Issue notice to opposite party no. 2 returnable within a period of four weeks.
In view of the above submissions further proceedings of complaint case no.
314 of 2009 under Section 406, 420, 504 and 506 I.P.C., P.S. Kishni, District
Mainpuri pending in the court of learned ACJ (Jr. Division) II/ Judicial
Magistrate, Mainpuri, shall remain stayed till the next date of listing.
List after four weeks.
Order Date :- 28.1.2010
prabhat