Allahabad High Court High Court

Atar Singh vs State Of U.P.And Another on 11 January, 2010

Allahabad High Court
Atar Singh vs State Of U.P.And Another on 11 January, 2010
Court No. - 45

Case :- APPLICATION U/S 482 No. - 33766 of 2009

Petitioner :- Atar Singh
Respondent :- State Of U.P.And Another
Petitioner Counsel :- S.M.Iqbal Hasan
Respondent Counsel :- Govt. Advocate

Hon'ble Vijay Kumar Verma,J.

Heard Sri Raj Kumar, Advocate appearing on behalf of the applicants and
AGA for the State.

The submission made by learned counsel for the applicants is that the
applicant was charging less price of kerosine oil and hence no offence is made
out against him as he was not doing black marketing..

Issue notice to the opposite party no. 2. Notice on behalf of the State has been
accepted by AGA.

Both the opposite parties may file counter affidavit within 8 weeks.

List thereafter in the week commencing 15th March, 2010 before appropriate
Bench.

Till the next date of listing, further proceedings of Criminal Case No. 1185 of
2009 (State Vs. Atar Singh ), arising out of Case Crime No. 578 of 2008,
under Section 3/7 E.C.Act, Police Station Nagina Dehat, District Bijnor,
pending in the court of Chief Judicial Magistrate I Bijnor, shall remain stayed.

Order Date :- 11.1.2010
RS.