Allahabad High Court High Court

M/S Malviya Medical Agencies And … vs State Of U.P. And Another on 2 April, 2010

Allahabad High Court
M/S Malviya Medical Agencies And … vs State Of U.P. And Another on 2 April, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 9110 of 2010

Petitioner :- M/S Malviya Medical Agencies And Another
Respondent :- State Of U.P. And Another
Petitioner Counsel :- R.K. Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard the learned counsel for the applicants and the learned A.G.A.
It is contended by the learned counsel for the applicant that in the present
case date of notice upon the applicant has not been mentioned in the
complaint.

Issue notice to O.P. 2 returnable within a period of four weeks.
In view of the submissions made by the learned counsel for the applicants
and the learned A.G.A. further proceedings in complaint case no. 162/9
of 2009 under sections 138/142 N.I. Act pending in the court of
Additional Chief Judicial Magistrate, Court no. 6, Meerut shall remain
stayed till the next date of listing.

List after four weeks.

Order Date :- 2.4.2010
N.A.