Court No. - 54 Case :- APPLICATION U/S 482 No. - 3255 of 2010 Petitioner :- Rajvir Singh And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- P.S. Verma Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned AGA.
It is contended by the learned counsel for the applicant that the applicants are
family members of Smt. Rekha, who has lodged the FIR 24 of 1994 under
Section 498A, 323, 506 IPC and 3/4 D.P. Act, dated 21.06.09 against the
relative of Hari Om who is close relative of the opposite party no.2, In its
counter blast the complainant of this case has been filed for the purpose of the
harassment of the applicant, the allegation made against the applicant are false
and frivolous, the same may be quashed.
Issue notice to opposite party no.2. Learned AGA prays for and is granted
four weeks time to file affidavit.
In view of the submission made till further accordingly, case crime no. 446 of
2009, under Section 452, 323, 504 and 506 IPC pending in the learned
Judicial Magistrate District Aligarh shall remained stayed .
List after four weeks for orders.
Order Date :- 3.2.2010
ARS