Court No. - 54 Case :- APPLICATION U/S 482 No. - 532 of 2010 Petitioner :- Saleem Respondent :- State Of U.P. & Another Petitioner Counsel :- Abhay Raj Singh Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard the learned counsel for the applicant and the learned A.G.A.
This application has been filed with a prayer to quash the proceedings
of complaint case No. 2134 of 2008 under under sections 406, 504, 506
I.P.C., pending in the court of learned A.C.J.M. II, Bareilly.
It is contended by the learned counsel for the applicant that on account
of sale and purchase dispute, the complaint of this case has been lodged.
In fact, no offence is made against the applicant even the applicant has
been summoned by the learned Magistrate concerned to face the trial
under sections 406, 504, 506 I.P.C.
In reply to the above contention, it is submitted by the learned A.G.A.
that such pleas may be taken before the court concerned by way of
moving discharge application.
Considering the facts, circumstances of the case and submission made
by the learned counsel for the applicant and the learned A.G.A. it is
directed that in case the applicant moves a discharge application under
section 245(2) Cr.P.C. before the court concerned, through his counsel
within 30 days from today, the same shall be heard and disposed of
expeditiously in accordance with the provisions of law.
Till the disposal of the discharge application no coercive steps shall be
taken against the applicant.
With the above direction, this application is finally disposed of.
Order Date :- 12.1.2010
Su