Allahabad High Court High Court

Jai Prakash And Others vs State Of U.P. & Another on 15 June, 2010

Allahabad High Court
Jai Prakash And Others vs State Of U.P. & Another on 15 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20635 of 2010

Petitioner :- Jai Prakash And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sameer Jain
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

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

Proceeding in a Complaint Case no. 3050 of 2010, under
Section 379, 511, 426 IPC pending in the court of Additional
Chief Judicial Magistrate, Court No. 6, Varanasi is impugned.
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 Criminal
Complaint Case no. 3050 of 2010, alakchhendra Pratap Singh
Versus Jai Prakash and others, under Section 379, 511, 426
IPC, Police Station Badagaon, District Varanasi and
summoning order dated 02.02.2008 passed by Additional
Chief Judicial Magistrate, Court No. 6, Varanasi shall remain
stayed.

Order Date :- 15.6.2010
arun