Court No. - 7 Case :- APPLICATION U/S 482 No. - 20985 of 2010 Petitioner :- Niranjan Singh Respondent :- State Of U.P. And Another Petitioner Counsel :- V.S. Shukla Respondent Counsel :- Govt Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the applicant and learned AGA for the
State.
The proceedings in complaint case has been challenged in the
instant case.
Submission is that the complaint has been filed against the
applicant as a counter blast after lodging the FIR by the applicant.
Issue notice to opposite party no. 2 returnable at an early date.
Counter affidavit may be filed within three weeks’ from the date of
receipt of notice. Rejoinder affidavit may be filed within three
weeks’ thereafter.
List after expiry of the aforesaid period before the appropriate
Court.
Till the next date of listing, further proceedings of criminal case
no. 2759 of 2010 (Bhoop Singh Vs. Janki Prasad) under sections
420,467,468,471,406,504,506 IPC, police station Prem Nagar,
District Bareilly, pending in the court of ACJM VI, Bareilly shall
remain stayed.
Order Date :- 18.6.2010
SR