Allahabad High Court High Court

Smt. Hazara Bano And Others vs State Of U.P. And Another on 13 January, 2010

Allahabad High Court
Smt. Hazara Bano And Others vs State Of U.P. And Another on 13 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 806 of 2010

Petitioner :- Smt. Hazara Bano And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- P.S. Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the applicants and the learned A.G.A.
It is contended by the learned counsel for the applicants that applicant
no.1 is the wife of O.P. No.2, who lodged an F.I.R. against the O.P. and
others in case crime no. 89 of 2008 under sections 498-A,504,506 I.P.C.
and section ¾ of D.P.Act P.A. Kakwan district Kanpur Nagar in which
charge sheet has been submitted, in its counter blast the complaint of the
present case has been filed, which is based on false and frivolous
allegation.

Issue notice to O.P. 2 returnable within a period of four weeks.
In view of the submissions made by the learned counsel for the applicants
and the learned A.G.A. further proceedings in case no. 609 of 2009 under
sections 504,506 I.P.C. pending in the court of Additional Judicial
Magistrate, Court no1, Kanpur Dehat shall remain stayed till the next
date of listing.

List after four weeks.

Order Date :- 13.1.2010
N.A.