Allahabad High Court High Court

Smt. Indra And Others vs State Of U.P. & Another on 30 July, 2010

Allahabad High Court
Smt. Indra And Others vs State Of U.P. & Another on 30 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 24066 of 2010

Petitioner :- Smt. Indra And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Mahaveer Verma
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. 2608 of 2009, under Sections 323, 504, 506
and 452 I.P.C., P.S. Ghazipur, District Fatehpur pending in the court of
A.C.J.M., Court no. 1, Fatehpur be quashed.

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 27th September 2010 before the
appropriate Bench.

Till the next date of listing, further proceedings of the aforesaid complaint
case no. 2608 of 2009, under Sections 323, 504, 506 and 452 I.P.C., P.S.
Ghazipur, District Fatehpur shall remain stayed against the applicants.
Order Date :- 30.7.2010
F.H.