Allahabad High Court High Court

Sushil Kumar Srivastava @ Pallu vs State Of U.P. And Another on 5 August, 2010

Allahabad High Court
Sushil Kumar Srivastava @ Pallu vs State Of U.P. And Another on 5 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 24863 of 2010

Petitioner :- Sushil Kumar Srivastava @ Pallu
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Vinod Kumar Srivastava
Respondent Counsel :- Govt Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.

It is contended by the learned counsel for the applicant that the present
complaint has been filed on the basis of averments made in the civil suit no.
882 of 2008, which has been filed by Prem Lata Srivastava alias Prema
Srivastava against Anil Kumar Gupta and Madhu Srivastava alias Neetu in
the court of Civil Judge, Jaunpur defamatory allegations have been made, that
Civil Suit has not been filed by the applicant, even then the applicant has been
summoned to face the trial for the offence punishable under section 500
I.P.C., which is illegal.

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 complaint case no. 349 of 2010
under section 500 I.P.C. P.S. Line Bazar district Jaunpur pending in the court
of Judicial Magistrate, A.C.J.M.-I, Jaunpur shall remain stayed till the next
date of listing.

List after four weeks appropriate Bench not treating this case to be part heard
or tied up with this court.

Order Date :- 5.8.2010
N.A.