Allahabad High Court High Court

Madan And Others vs State Of U.P. & Another on 7 July, 2010

Allahabad High Court
Madan And Others vs State Of U.P. & Another on 7 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22439 of 2010

Petitioner :- Madan And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sandeep Ku. Srivastava
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 Criminal Complaint Case No.468 of 2010, Disaudi vs. Mahipal
and others, under Sections 452, 323, 504, 506, 380 IPC, P.S. Gajraula, J.P.
Nagar, Pending in the court of Judicial Magistrate, J.P. Nagar be quashed.
It is contended by learned counsel for the applicants that malicious
prosecution has been launched against the applicants only for the purposes 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 6th September 2010 before the
appropriate Bench.

Till the next date of listing, further proceedings of Criminal Complaint Case
No.468 of 2010, Disaudi vs. Mahipal and others, under Sections 452, 323,
504, 506, 380 IPC, P.S. Gajraula, J.P. Nagar, Pending in the court of Judicial
Magistrate, J.P. Nagar shall remain stayed against the applicants.
Order Date :- 7.7.2010
RK