Court No. - 54 Case :- APPLICATION U/S 482 No. - 23002 of 2010 Petitioner :- Shameed Respondent :- State Of U.P. & Another Petitioner Counsel :- Nipun Singh 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. 159/2010, under Sections 451, 452, 504,
506 I.P.C., P.S. Mawana, District Meerut pending in the court of J.M., Meerut
be quashed.
It is contended by learned counsel for the applicants that the two real sibling
brothers are fighting with each other because of their family feud and the
entire prosecution is nothing but malicious.
Issue notice to respondent No. 2 returnable within three weeks. Learned AGA
as well as respondent No. 2 may file counter affidavit within the aforesaid
period.
List this case in the week commencing 13.9.2010 before the appropriate
Bench.
Till the next date of listing, further proceedings of the aforesaid complaint
case shall remain stayed against the applicants.
Order Date :- 14.7.2010
AKG/-