Allahabad High Court High Court

Rajkumari And Others vs State Of U.P. And Another on 12 January, 2010

Allahabad High Court
Rajkumari And Others vs State Of U.P. And Another on 12 January, 2010
Court No. - 54
Case :- APPLICATION U/S 482 No. - 719 of 2010
Petitioner :- Rajkumari And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sunil Kr. Pathak
Respondent Counsel :- Govt.Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned AGA.
It is contended by learned counsel for the applicants that the applicant no. 2 is
daughter of opposite party no.2, criminal proceeding against the opposite
party no.2 and others have already been initiated under section 12 of Cruelty
Act and 498A, in its counter blast, the FIR of this case has been lodged.
Learned AGA prays for and is granted four weeks time to file counter
affidavit.

Issue notice to O.P. No. 2 returnable within four weeks.
Considering the facts, it is directed that the further proceedings of criminal
case No. 8055 of 2009 under sections 147,323,504 IPC, P.S. Sadar Bazar,
District Agra pending in the court of Chief Judicial Magistrate, Agra shall
remain stayed till the next date of listing.
List after four weeks.

Order Date :- 12.1.2010
Salim