Allahabad High Court High Court

Vijay Kumar & Others vs State Of U.P. & Another on 1 July, 2010

Allahabad High Court
Vijay Kumar & Others vs State Of U.P. & Another on 1 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 21983 of 2010

Petitioner :- Vijay Kumar & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- S.M. Yadav
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. 3639/2009 (Aftab Alam Vs. Vijay Kumar
and others), under Sections 147, 434, 427 I.P.C., P.S. Kheta Sarai, District
Jaunpur pending in the court of A.C.J.M.-II, Jaunpur be quashed.
It is contended by learned counsel for the applicants that a purely civil dispute
has been dragged maliciously into criminal offence.
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 23.8.2010 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 :- 1.7.2010
AKG/-