Allahabad High Court High Court

Samarpal Singh And Others vs State Of U.P. And Another on 3 February, 2010

Allahabad High Court
Samarpal Singh And Others vs State Of U.P. And Another on 3 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 3243 of 2010

Petitioner :- Samarpal Singh And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sunil Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
This   application   has  been   filed   with   a   prayer   to   quash   the   order  dated 
7.12.2009 passed by learned S.D.M. Dhanora, District J.P. Nagar in case 
No. 4 of 2009 whereby the order under section 146(1) Cr.P.C. has been 
passed. It is contended by learned counsel for the applicants that there 
was   dispute   of   a   particular   portion   of   the   property   but   the   learned 
Magistrate has attached the whole property. The order of attachment is 
illegal. It is further contended that there is dispute of co­sharer. IN such 
situation the application filed under section 145 (1) and 146(1) Cr.P.C. are 
not maintainable.

In   reply   of   the   above   contention   it   is   submitted   by   learned   A.G.A.   that 
applicants shall move an application before the court concerned.
Considering the submissions made by learned counsel for the applicants, 
learned   A.G.A.   it   is   directed   that   in   case   applicants   move   application 
before the S.D.M. concerned, within 15 days from today, the same shall be 
heard and disposed of within a week thereafter.
With this direction, this application is finally disposed of.
Order Date :- 3.2.2010
RPD