Allahabad High Court High Court

Mohd. Shahid And Others vs State Of U.P. And Another on 27 January, 2010

Allahabad High Court
Mohd. Shahid And Others vs State Of U.P. And Another on 27 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 2302 of 2010

Petitioner :- Mohd. Shahid And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- P.S. Pundir
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
This application has been filed with a prayer to quash the proceedings
of case no. 4480/IX of 2009 under sections 420, 468 I.P.C., Police
Station Kotwali, District Muzaffar Nagar pending in the court of
learned Chief Judicial Magistrate, Muzaffar Nagar.
It is contended by the learned counsel for the applicants there is dispute
with regard to land, the civil suit is pending before the court concerned,
even on the basis of allegation made against the applicants, no offence
is made out against the applicants.

In reply to the above contention, it is submitted by the learned A.G.A.
that such pleas may be taken by the applicants before the court
concerned by way of moving application under section 245(2) Cr.P.C.
Considering the facts, circumstances of the case and submission made
by the learned counsel for the applicants and the learned A.G.A. it is
directed that in case the applicants move application under section
245(2) Cr.P.C, before the court concerned, through their counsel within
30 days from today, the same shall be heard and disposed of
expeditiously in accordance with the provisions of law.
Till the disposal of that application, no coercive steps shall be taken
against the applicants.

With the above direction, this application is finally disposed of.
Order Date :- 27.1.2010
Su