Allahabad High Court High Court

Tejram And Others vs State Of U.P. & Another on 3 August, 2010

Allahabad High Court
Tejram And Others vs State Of U.P. & Another on 3 August, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 24300 of 2010

Petitioner :- Tejram And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sudhakar Singh
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. 406/9 of 2010, under Sections 504, 506
I.P.C., P.S. Baniather, District-Moradabad be quashed.
It is contended by learned counsel for the applicants that flowing of water
channel was firstly raised in the civil court and subsequently as pressure
tactics a malicious complaint was filed.

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 25.10.2010 before the appropriate
Bench.

Till the next date of listing, further proceedings of the aforesaid case shall
remain stayed against the applicants.

Order Date :- 3.8.2010
Sharad