Court No. - 54 Case :- APPLICATION U/S 482 No. - 22264 of 2010 Petitioner :- Dr. Sunil Datta And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Rahul Chaudhary Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and learned A.G.A.
Learned counsel for the applicant contended that the respondent no. 2 is a
practicing advocate and has lodged false case against the applicant only for
the purpose of harassment.
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 6.9.2009 before the appropriate Bench.
Till the next date of listing, further proceedings of the aforesaid complaint
case no. 824 of 2010, under Sections 323, 5-4, 506, 394, 452 I.P.C., P.S.
Garhmukteshwar, District Ghaziabad shall remain stayed against the
applicants.
Order Date :- 5.7.2010
F.H.