Allahabad High Court High Court

Jagdish And Others vs State Of U.P. And Another on 28 January, 2010

Allahabad High Court
Jagdish And Others vs State Of U.P. And Another on 28 January, 2010
Court No. - 19

Case :- APPLICATION U/S 482 No. - 30946 of 2009

Petitioner :- Jagdish And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Rakesh Chandra Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

Connect and list this application with Criminal Misc. Application Nos. 1953
of 2008 and 9147 of 2008.

The applicants through the present application u/s 482 Cr.P.C. have invoked
the inherent jurisdiction of this court with the prayer that the proceedings of
Complaint Case No. 895 of 2009, State Vs. Jagdish and others, u/s 5/26
Forest Act, Police Station Vindhamganj, District Sonebhadra, pending in the
Court of Civil Judge (J.D.)/ J.M. Dudhi, District Sonbhedra, be quashed.

Heard Mr. R. C. Tiwari, learned counsel for the applicant, learned AGA for
the State and perused the record.

Issue notice to respondent no. 2.

Both the respondents may file counter affidavit within two weeks. Rejoinder
affidavit, if any, may be filed within one week thereafter.

List thereafter.

Till then the proceedings of above mentioned case against the applicants shall
remain stayed.

Order Date :- 28.1.2010
Pcl