Court No. - 54 Case :- APPLICATION U/S 482 No. - 22614 of 2010 Petitioner :- Satish Kumar Respondent :- State Of U.P. & Another Petitioner Counsel :- Mohd. Yusuf Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and the learned A.G.A.
The applicants, through the present application under Section 482 Cr.P.C.
have invoked the inherent jurisdiction of this Court with the prayer that the
proceeding of complaint case no. 333 of 2010, under Section 500 I.P.C., P.S.
Pachokhara, District Firozabad pending in the court of Civil Judge (S.D.),
Firozabad be quashed.
Learned counsel for the applicant is directed to serve the notice on respondent
no. 2.
Learned AGA as well as respondent No. 2 may file counter affidavit within
the aforesaid period.
List this case in the week commencing 6.9.2010 before the appropriate Bench.
Till the next date of listing, further proceedings of the aforesaid complaint
case no. 333 of 2010, under Section 500 I.P.C., P.S. Pachokhara, District
Firozabad shall remain stayed.
Order Date :- 7.7.2010
F.H.