Court No. - 54 Case :- APPLICATION U/S 482 No. - 23930 of 2010 Petitioner :- Ram Kumar Saxena And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- S.S.Tripathi,A.P.Tewari Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and the learned A.G.A.
The applicants, through the present application under Section 482 Cr.P.C.
have invoked the inherent jurisdiction of this Court with the prayer that the
proceeding of complaint case no. 4010 of 2010, under Sections 147, 504, 506,
323 I.P.C., P.S. Prem Nagar, District-Bareilly be quashed.
It is contended by learned counsel for the applicants that the son-in-law has
instituted a malicious prosecution against the father-in-law and wife.
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 27.09.2010 before the appropriate
Benchthere .
Till the next date of listing, further proceedings of the aforesaid case shall
remain stayed against the applicants.
Order Date :- 28.7.2010
Sharad