Court No. - 7 Case :- APPLICATION U/S 482 No. - 21070 of 2010 Petitioner :- Jai Ram And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Surendra Tiwari Respondent Counsel :- Govt Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the applicant and learned AGA for the State.
The complaint case has been preferred as a counterblast to the criminal
proceedings initiated at the instance of the applicants.
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 in Complaint Case No. 236 of
2010 (Satish Vs. Jai Ram and others), under Sections 323, 452, 504, 506 IPC,
P.S. Badalpur, District Gautam Budh Nagar pending in the court of Judicial
Magistrate, Gautam Budh Nagar, shall remain stayed.
Order Date :- 18.6.2010
vinay