Allahabad High Court High Court

Tanveer Saleem vs State Of U.P. & Others on 12 July, 2010

Allahabad High Court
Tanveer Saleem vs State Of U.P. & Others on 12 July, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 2536 of 2010

Petitioner :- Tanveer Saleem
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Anup Kumar Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Shyam Shankar Tiwari,J.

Heard learned counsel for the revisionist and learned AGA for the State.

This revision has been preferred on behalf of revisionist against the impugned
order dated 9.4.2010 passed by City Magistrate Gorakhpur in case No. 32 of
2010 u/s 145(1) Cr.P.C. P.S.Gorakhnath District Gorakhpur whereby the
proceedings initiated u/s 145 Cr.P.C. have been closed.

It is contended by learned counsel for the revisionist that the learned City
Magistrate has not applied his mind while passing the impugned order.

Learned AGA has opposed the above contentions and argued that
proceedings of a civil suit are going on between the parties regarding property
in dispute.

Learned AGA has accepted the notice on behalf of the State.

Issue notice to the opp.party no.2 returnable within six weeks.

List thereafter before appropriate bench.

Till the next date of listing the status-quo between the parties, shall be
maintained.

Order Date :- 12.7.2010
Hsc/