Court No. - 54 Case :- APPLICATION U/S 482 No. - 3225 of 2010 Petitioner :- Bhanu Pratap And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- S.S. Tripathi,A.P. Tewari 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 learned counsel for the applicants that sister of the
applicants is married with O.P.No.2. The sister of the applicant, namely,
Krishna has initiated proceedings under sections 498A, 323, 506
I.P.C.and ¾ D.P.Act against O.P.No.2,in its counter blast, the present
complaint has been filed by the O.P.No. 2 against the applicants for the
purpose of harassment with ulterior motive.
Issue notice to O.P.No.2, returnable within a period of 4 weeks.
In view of the submissions made by the learned counsel for the
applicants and the learned A.G.A. further proceedings in complaint case
no. 2606 of 2009 under sections 352, 504, 506 I.P.C., P.S. Cantt. district
Bareilly shall remain stayed till the next date of listing.
List after four weeks for orders.
Order Date :- 3.2.2010
Su