Court No. - 8 Case :- U/S 482/378/407 No. - 1843 of 2010 Petitioner :- Manzoor Ahmad And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Arvind Kumar Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Shri Kant Tripathi,J.
1. Heard the learned counsel for the applicants, the learned AGA for the State
and perused the record.
2. The learned counsel for the applicants submitted that the applicants are
residents of district Sultanpur and it is alleged that they came from Sultanpur
to the house of the respondent no.2 at Lucknow and committed house
trespass, theft and also assaulted her. It was also submitted that there was no
injury. The case has been cooked up to harass the applicants because of the
family dispute.
3. Notice on behalf of the respondent no.1 has been accepted by the AGA.
Issue notice to the respondent no.2 by registered post, returnable at an early
date.
4. Counter affidavit may be filed within four weeks and the rejoinder
affidavit, if any, within two weeks thereafter. List in the month of July 2010.
5. Till the next date of listing, no coercive process shall be issued and
executed against the applicants Manzoor Ahmad, Maroof Ali and Husna
Khatoon in Case No.7883 of 2009, State vs. Manzoor Ahmad (Crime no.
351/2009) under sections 452, 380, 323, 504 and 506 IPC, police station
Qaiserbagh, district Lucknow, pending in the court of Special Chief Judicial
Magistrate, Economic Offences, Lucknow.
Order Date :- 10.5.2010
RKSh