Allahabad High Court High Court

Rashmi And Others vs State Of U.P. & Another on 10 May, 2010

Allahabad High Court
Rashmi And Others vs State Of U.P. & Another on 10 May, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 16028 of 2010

Petitioner :- Rashmi And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Shyam Sunder Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
It is contended by learned counsel for the applicants that applicant no.1 is
daughter in law of O.P.No.2, the proceedings under section 498A I.P.C.etc.
are pending against O.P.No.2 and others, in its counter blast, the complaint of
the present case has been filed by O.P.No.2 against the applicants, the same
may be quashed.

Issue notice to O.P. No. 2 returnable within a period of four weeks.
In view of the submissions made by the learned counsel for the applicants
and the learned A.G.A., further proceedings of Complaint Case No. 1370 of
2010 under sections 392, 323, 504 I.P.C., Police Station Husainganj, District
Fatehpur pending in the court of Additional Chief Judicial Magistrate,Court
No.11, Fatehpur shall remain stayed till the next date of listing.
List after four weeks for orders.

Order Date :- 10.5.2010
Su