Court No. - 54 Case :- APPLICATION U/S 482 No. - 21938 of 2010 Petitioner :- Smt. Bindeshwari Devi And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- R. K. Rathore 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. 834 of 2007, under Sections 323, 504, 506
I.P.C., P.S. Naubasta, District-Kanpur Nagar pending in the court of
A.C.M.M.-1st, Kanpur Nagar be quashed.
It is contended by learned counsel for the applicants that it is a dispute
between the husband and wife. The spouse entered into the compromise. The
learned Magistrate ignored the said compromise and summoned the
applicants.
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 23.08.2010 before the appropriate
Bench.
Till the next date of listing, further proceedings of the aforesaid case shall
remain stayed against the applicants.
Order Date :- 1.7.2010
Sharad