Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 1]

Allahabad High Court

Shahid Mahmood vs State Of U.P. And Another on 28 June, 2010

Author: Vinod Prasad

Bench: Vinod Prasad

Court No. - 40

Case :- APPLICATION U/S 482 No. - 21637 of 2010

Petitioner :- Shahid Mahmood
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Abrar Ahmad
Respondent Counsel :- Govt Advocate

Hon'ble Vinod Prasad,J.

Heard the learned counsel for the applicant and the learned AGA .

The applicant, through the present application under Section 482 Cr.P.C. has invoked the inherent jurisdiction of this Court with the prayer to quash the order dated 19.1.2010 passed by the learned ACJM, Room No. 2, Allahabad in Criminal Complaint Case No. 272 of 2007, Abdul Khaliq Vs. Shahid Mahmood, under Sections 420, 468, 504, 506 I.P.C. be quashed.

It is contended by the learned counsel for the applicant that it is purely a civil dispute regarding some immovable property which has been dragged into criminal offence with ulterior motives.

The applicant is directed to serve respondent No. 2 through RPAD within a week from today. The respondent No. 2 as well as the learned AGA are directed to file counter affidavit within three weeks.

List this case in the week commencing 16th August, 2010 before the appropriate Court.

Till the next date of listing, further proceedings of the aforesaid impugned order dated 19.1.2010 passed by the learned ACJM, Room No. 2, Allahabad in Criminal Complaint Case No. 272 of 2007, Abdul Khaliq Vs. Shahid Mahmood, under Sections 420, 468, 504, 506 I.P.C. shall remain stayed against the applicant.

Order Date :- 28.6.2010 vinay