Allahabad High Court High Court

Rekha And Others vs State Of U.P. And Another on 18 January, 2010

Allahabad High Court
Rekha And Others vs State Of U.P. And Another on 18 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1110 of 2010

Petitioner :- Rekha And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Rakesh Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
It is contended by learned counsel for the applicants that O.P.No.2 is the
first husband of applicant no.4. The allegations made against the
applicants are false and frivolous which have been made for the purpose
of harassment.

Issue notice to O.P. 2 returnable within a period of four weeks.
In view of the submissions made by the learned counsel for the
applicant and learned A.G.A. ,further proceedings of complaint case
No. 7051 of 2007 under sections 420, 406, 494 and 120-B I.P.C., P.S.
Mandi Dharaura, District J.P.Nagar, pending in the court of learned
C.J.M. J.P. Nagar shall remain stayed till the next date of listing.
List after four weeks for orders.

Order Date :- 18.1.2010
Su