Allahabad High Court High Court

Gopal Chandra Sharma vs State Of U.P. And Another on 6 January, 2010

Allahabad High Court
Gopal Chandra Sharma vs State Of U.P. And Another on 6 January, 2010
Court No. - 52

Case :- APPLICATION U/S 482 No. - 30496 of 2009

Petitioner :- Gopal Chandra Sharma
Respondent :- State Of U.P. And Another
Petitioner Counsel :- H.S. Srivastava,Nikhil Srivastava
Respondent Counsel :- Govt.Advocate

Hon'ble Arvind Kumar Tripathi,J.

This  Criminal  Misc. Application  under Section 482 Cr.P.C. 

has been filed with the prayer to allow this application and 

stay   the   proceeding   arising   out   case   crime   no.   1401   of 

2008, Sunil Kumar Vs. Gopal Sharma is pending in Court of 

A.C.J.M. IInd Bareilly dated 18.9.2009, under Section 323, 

504, 506, 307 IPC, P.S. Sahi, District­Bareilly.

Heard learned counsel for the applicant, learned AGA and 

perused the record.

Learned  counsel  for the applicant  submitted  that the case 

was   filed   under   Section   138   Cr.P.C.   of   the   Negotiable 

Instrument   Act,   in   which   the   opposite   party   no.   2   was 

summoned.   When   on   the   basis   of   false   and   concocted 

story, without injury report, an application was moved under 

Section   156(3)   Cr.P.C.   on   which   the   learned   Magistrate 

proceeded   as   a   complaint   case.   The   applicant   is   retired 

person,   who   is   aged   about   more   than   62   years   and   the 

opposite party no. 2 is history­sheeter. The action was taken 

against him  under U.P. Control of Goondas  Act also. 
Issue notice to opposite party no. 2 returnable at an early 

date. 

Till the next date of listing, further proceeding in case crime 

no.   1401   of   2008,   Sunil   Kumar   Vs.   Gopal   Sharma   is 

pending in Court of A.C.J.M. IInd Bareilly dated 18.9.2009, 

under Section 323, 504, 506, 307 IPC, P.S. Sahi, District­

Bareilly, shall remain stayed. 

List after six weeks, before a regular court.
Order Date :- 6.1.2010
ANT