Allahabad High Court High Court

Ram Kishan @ Pappu And Others vs State Of U.P. And Another on 3 February, 2010

Allahabad High Court
Ram Kishan @ Pappu And Others vs State Of U.P. And Another on 3 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 3320 of 2010

Petitioner :- Ram Kishan @ Pappu And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sarvesh Kumar Dubey
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the applicants and the learned A.G.A.
This application has been filed with a prayer to quash the proceedings of 
complaint case No. 217 of 2009 under sections 323, 392, 452, 504, 506 
IPC pending in the court of A.C.J.M.­I, Chhibramau, Kannauj.
It is contended by the learned counsel for the applicants that the allegation 
made against the applicants are false and frivolous which have been made 
for the purpose of harassment. 

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

With the above direction, this application is finally disposed of.
Order Date :- 3.2.2010
RPD