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 11, Cited by 1]

Allahabad High Court

Radhey Shyam @ Radhey Shyam Gupta & ... vs State Of U.P., & Another on 22 January, 2010

Author: Alok K.Singh

Bench: Alok K.Singh

Court No. - 28

Case :- U/S 482/378/407 No. - 267 of 2010

Petitioner :- Radhey Shyam @ Radhey Shyam Gupta & Others
Respondent :- State Of U.P., & Another
Petitioner Counsel :- Rana Pratap Singh
Respondent Counsel :- G.A.

Hon'ble Alok K.Singh,J.

Learned A.G.A. has put in appearance on behalf of the State.

Issue notice to opposite party no. 2 returnable at an early date.

List immediately after service.

Steps be taken within seven days through registered post, failing which the interim order which is being passed herein below shall come to an end.

Learned counsel for the petitioners submits that first informant of this case had earlier filed a civil suit no. 910 of 2003 before the Civil Judge, Bahraich in respect of the same land/property including the Khaprail, as mentioned in paragraph 2 of the plaint (Annexure No. 8). The prayer for injunction was refused by means of detailed order dated 30.04.2007 (Annexure No. 9). It is said that defendant no. 1 of that case, namely, Radhey Shyam @ Radhey Shyam Gupta having the ownership over the land have executed several registered sale deeds for consideration wherein, petitioner no. 2, Subhash @ Subhash Chandra Gupta and petitioner no. 3, Sharif Banzara @ Mohd. Sharif were marginal witnesses and Kalim @ Mohd. Kaleem is a purchaser and petitioner no. 5, Atiq is the father of the petitioner no. 3. It is submitted that the petitioner no. 1 Radhey Shyam @ Radhey Shyam Gupta is the defendant no. 1 of the aforesaid civil suit mentioned above. It is said that dispute is of civil nature and first informant of this case, opposite party no. 2, has no right over the land/property in question but even after losing his battle before the civil court, he has filed a false and frivolous complaint without any basis and after completion of the investigation in a routine manner charge sheet was filed which deserves to be quashed.

It appears to be an arguable case.

In view of the above, as an interim measure, it is provided that till the pendency of this petition, proceedings of the Criminal Case No. 245 of 2009 (Stave Vs. Radhey Shyam & others) arising out of Case Crime No. 338 of 2008, under Sections 147, 447, 427, 506, 419, 420, 120-B, 467, 468, 471, 448 I.P.C. Police Station Dargah Sharif, District Bahraich, pending in the Court of Addl. Chief Judicial Magistrate, Bahraich shall remain stayed.

Order Date :- 22.1.2010 ML/-