Court No. - 5 Case :- APPLICATION U/S 482 No. - 15348 of 2010 Petitioner :- Bablu Alias Deen Mohammad Respondent :- State Of U.P. & Another Petitioner Counsel :- Naresh Kumar Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the applicant and the learned AGA for the State-
respondent.
The present 482 Cr.P.C. petition has been filed for quashing the charge sheet
dated 8.1.2007, in Sessions Trial No.44 of 2007, (case crime no.C-18 of 2006)
under Sections 504, 506 IPC and 3(1)(10) of SC, ST Act, pending before the
Additional Sessions Judge, FTC No.2, Jalaun at Orai.
It is contended by the learned counsel for the applicant that no incident as
alleged took place and the applicant has been falsely implicated, which is
authenticated by the affidavit of the eye witness to have deposed investigation
of the applicant.
Issue notices to opposite party no.2 returnable within four weeks. Steps be
taken within one week.
Learned AGA prays for and is granted four weeks time to file counter
affidavit. Opposite party no.2 may also file counter affidavit within the same
period. As prayed by learned counsel for the applicant, two weeks thereafter
is granted for filing rejoinder affidavit. List after expiry of the aforesaid
period, before the appropriate Bench.
Till the next date of listing, no coercive action shall be taken against the
applicant in the aforesaid case.
Order Date :- 14.6.2010
Hasnain