Allahabad High Court High Court

Rishipal And Others vs State Of U.P. And Another on 11 January, 2010

Allahabad High Court
Rishipal And Others vs State Of U.P. And Another on 11 January, 2010
Court No. - 52

Case :- APPLICATION U/S 482 No. - 27479 of 2009

Petitioner :- Rishipal And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Mithilesh Kr. Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Arvind Kumar Tripathi,J.

This  Criminal  Misc. Application  under Section 482 Cr.P.C. 

has been filed with the prayer to allow this application and 

quash   the   proceedings   of   the   Criminal   Case   no.   1701   of 

2009, (State Vs. Rishi Pal and others), under Sections 147, 

148, 149,504, 506, 34, 332, 353, 352, 427 IPC & 7 Criminal 

Law Amendment Act and ¾ of the Prevention of Damage of 

Public   Property   Act,   P.S.   Sector­20   Noida,   Gautam   Budh 

Nagar.

Heard learned counsel for the applicants, learned AGA and 

perused the record.

Learned counsel for the applicants submitted that since the 

boundary wall of the park was demolished and nature of the 

same was going to be changed by the authorities of Noida. 

Hence the writ petition of public interest litigation was filed, 

in which the direction was issued on 5.6.2009 directing the 

Chief Executive Officer either to remove the obstruction of 

the road and to construct boundary wall or to show cause in 

the counter affidavit. Thereafter,  with mala fide intention the 
first   information   report   was   lodged   on   2.7.2009.   The   writ 

petition was filed in which during investigation arrest of the 

applicants   were   stayed.   Now   the   charge­sheet   has   been 

submitted. In view of the fact and circumstances the charge­

sheet   as   well   as   the   entire   proceeding   is   liable   to   be 

quashed.

Issue notice to opposite party no. 2 returnable at an early 

date. 

Till  the  next  date  of listing,  further  proceeding  in  Criminal 

Case  no.  1701  of 2009,  (State  Vs.  Rishi  Pal  and  others), 

under Sections 147, 148, 149,504, 506, 34, 332, 353, 352, 

427  IPC  & 7 Criminal  Law  Amendment  Act  and  ¾ of the 

Prevention of Damage of Public Property Act, P.S. Sector­

20 Noida, Gautam Budh Nagar, shall remain stayed. 

List on 15th March, 2010, before the regular court.

Order Date :- 11.1.2010
ANT