Court No. - 54 Case :- APPLICATION U/S 482 No. - 23021 of 2010 Petitioner :- Smt. Meena And Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Ram Raj Pandey 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. 7902/2008 (Nishar Vs. Alisher and others),
under Section 308 I.P.C., P.S. Baraut, District Baghpat pending in the court of
C.J.M., Baghpat be quashed.
It is contended by learned counsel for the applicants that disgruntle husband
has lodged the malicious prosecution only for the purpose of harassment.
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/-