Allahabad High Court High Court

Hoshiyar Singh And Others vs State Of U.P. And Another on 22 January, 2010

Allahabad High Court
Hoshiyar Singh And Others vs State Of U.P. And Another on 22 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1708 of 2010

Petitioner :- Hoshiyar Singh And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- L.C. Mishra,Pankaj Sharma
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.

It is contended by the learned counsel for the applicants that the applicant no.
2 is wife of son of opposite party no. 2. On account of the family dispute the
complaint of this case has been lodged for the purpose of harassment which is
based on false and frivolous allegation.

Issue notice to opposite party no.2 returnable within four weeks,
Considering the submissions made by learned counsel for the applicant, the
further proceedings of complaint case no. 371 of 2009 under section 420, 406,
504, 506 IPC pending in the court of Judicial Magistrate, Firozabad shall
remain stayed till the next date of listing.

List after four weeks for orders.

Order Date :- 22.1.2010
SR