Court No. - 45 Case :- APPLICATION U/S 482 No. - 20678 of 2010 Petitioner :- Mahboob Alias Mubbi And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Irshad Ahmad Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Heard learned counsel for the applicants and learned A.G.A. for the State
respondent.
The present 482, Cr.P.C. application has been filed for quashing the order
dated 31.5.2010 passed by Chief Judicial Magistrate, Jyotiba Phule Nagar in
case no. 394/11 of 2010 under Section 323/504 IPC (NCR No. 46 of 2010).
It is contended by the learned counsel for the applicants that the present
proceedings against the applicants is a counter blast to the proceedings
initiated by the applicants against opposite party no.2, which is bad in law.
Learned counsel for the applicant could not point out any legal infirmity in the
order impugned, which may warrant any interference by this Court in exercise
of power under Section 482, Cr.P.C.
The application lacks merit and is, accordingly, dismissed.
Order Date :- 28.7.2010
Ashish