Allahabad High Court High Court

Prince Agarwal vs State Of U.P. & Others on 7 July, 2010

Allahabad High Court
Prince Agarwal vs State Of U.P. & Others on 7 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22433 of 2010

Petitioner :- Prince Agarwal
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.R.Singh,Ajay Kumar Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and the learned A.G.A.
The applicant, through the present application under Section 482 Cr.P.C. has
invoked the inherent jurisdiction of this Court with the prayer that the
proceeding of Case no. 3122 of 2009, , under Sections 420, 406, 504, 506
I.P.C., P.S. Nagphani, District Moradabad pending in the court of ACJM,
Court No. 5 Moradabad be quashed.

It is contended by learned counsel for the applicant that pure civil dispute has
been dragged in to criminal offence.

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 6.9.2010 before the appropriate Bench.
Till the next date of listing, further proceedings of the aforesaid case number
and offences shall remain stayed against the applicant.
Order Date :- 7.7.2010
SKS/22433/10