Allahabad High Court High Court

Brij Bihari Lal And Others vs State Of U.P. And Others on 1 July, 2010

Allahabad High Court
Brij Bihari Lal And Others vs State Of U.P. And Others on 1 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 21901 of 2010

Petitioner :- Brij Bihari Lal And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Brijesh Sahai
Respondent Counsel :- Govt Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned A.G.A.
The applicants, through the present application under Section 482 Cr.P.C.
have invoked the inherent jurisdiction of this Court with the prayer that the
proceeding of case no. 847 of 2009, under Sections 420, 120-B I.P.C., P.S.
Sadar Bazar, District-Mathura pending in the court of Additional Chief
Judicial Magistrate, Mathura be quashed.

It is contended by learned counsel for the applicants that the purely civil
dispute has been dragged maliciously into two criminal offence.
Issue notice to respondent No. 2 returnable within three weeks. Learned AGA
as well as respondent No. 2 may file counter affidavit within the aforesaid
period.

List this case in the week commencing 23.08.2010 before the appropriate
Bench.

Till the next date of listing, further proceedings of the aforesaid case shall
remain stayed against the applicants.

Order Date :- 1.7.2010
Sharad