Allahabad High Court High Court

Brajesh Upadhyay And Another vs State Of U.P. on 12 January, 2010

Allahabad High Court
Brajesh Upadhyay And Another vs State Of U.P. on 12 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 706 of 2010

Petitioner :- Brajesh Upadhyay And Another
Respondent :- State Of U.P.
Petitioner Counsel :- S.A.N.Shah
Respondent Counsel :- Govt.Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
It is contended by the learned counsel for the applicant that the father of
the applicant had lodged an application against the first informant of this
case namely Anil Kumar, the F.I.R. of this case has been lodged in its
counter blast.

The learned counsel for the applicant is permitted to implead Anil Kumar
as respondent no.2.

The learned A.G.A. prays for and is granted four weeks time to file
counter affidavit.

In view of the submission made by the learned counsel for the applicant
and considering the fact that in this case no F.I.R. has been lodged by the
administrative authority, because the allegation is against the applicant on
the basis that he forged the documents and have obtained the money from
the Government, it is directed that further proceedings of criminal case
no.5106 of 2008 State Versus Brajesh Upadhyay under sections
468,471,409 I.P.C. P.S. Kotwali Nagar Etah district Etah pending in the
court of Chief Judicial Magistrate, Etah shall remain stayed till the next
date of listing.

List after four weeks for orders.

Order Date :- 12.1.2010
N.A.