Allahabad High Court High Court

Smt. Gunjan Gupta And Others vs State Of U.P. & Another on 10 August, 2010

Allahabad High Court
Smt. Gunjan Gupta And Others vs State Of U.P. & Another on 10 August, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 24417 of 2010

Petitioner :- Smt. Gunjan Gupta And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Manish Chandra Tiwari
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. 4240 of 2009, under Sections 323, 504, 506,
427 I.P.C., P.S. Kotwali, District Moradabad pending in the court of learned
Additional Chief Judicial Magistrate, court no. 2, Moradabad be quashed.
It is contended by learned counsel for the applicants that the father-in-law has
instituted a malicious prosecution against the daughter-in-law and other
relatives to seek vengeance.

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 8.11.2010 before the appropriate
Bench.

Till the next date of listing, further proceedings of the aforesaid complaint
case no. 4240 of 2009, under Sections 323, 504, 506, 427 I.P.C., P.S. Kotwali,
District Moradabad shall remain stayed against the applicants.
Order Date :- 10.8.2010
F.H.