Allahabad High Court High Court

Sarvesh Kumar Tripathi vs State Of U.P. & Another on 11 August, 2010

Allahabad High Court
Sarvesh Kumar Tripathi vs State Of U.P. & Another on 11 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 25283 of 2010

Petitioner :- Sarvesh Kumar Tripathi
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Neelam Tripathi,K.M.Tripathi
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 applicant that the applicant is a
Sub-Inspector of the Police. He has made arrest of the accused O.P.No. 2
Mukesh Kumar Thainua, its entry has been made in G.D.No.15 at 8.45 dated
6.5.2009 in which it has been clearly mentioned that during the course of the
arrest, the injuries were caused on the person of O.P.No.2 and others, even
then the complaint has been filed for the same injury.

Issue notice to O.P.No.2, returable within a period of four weeks.

In view of the submissions made by the learned counsel for the applicant and
the learned A.G.A., further proceedings of Complaint Case No. 365 of 2009
under sections 323, 504, 506 I.P.C., Police Station Mursan, District Hathras
pending in the court of learned Judicial Magistrate, Hathras shall remain
stayed till the next date of listing.

List after four weeks for orders.

Order Date :- 11.8.2010
Su