Court No. - 50 Case :- CRIMINAL REVISION No. - 239 of 2010 Petitioner :- Bhagwan Das Sahu Respondent :- State Of U.P. & Another Petitioner Counsel :- K.K. Arora Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav, J.
Heard Sri K.K. Arora learned counsel for revisionist and learned
A.G.A. for the State.
The order dated 4.12.2009 passed by Ist Additional Chief Judicial
Magistrate, Rampur in case no.2651 of 2009 State Vs. Mukesh and
others arising out of case crime no.537 of 2009 summoning
revisionist who is Bank Manager under Sections 467, 468, 471,
420, 120-B I.P.C. Police Station Kemri, District Rampur, is
impugned in the instant revision.
I have perused first information report. At the maximum,
allegation against revisionist, Bank Manager is that he was
negligent.
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 immediately on expiry of the aforesaid period.
Till the next date of listing, operation of the impugned order
dated4.12.2009 passed by Ist Additional Chief Judicial Magistrate,
Rampur in case no.2651 of 2009 State Vs. Mukesh and others
arising out of case crime no.537 of 2009 under Sections 467, 468,
471, 420, 120-B I.P.C. Police Station Kemri, District Rampur,
shall remain stayed.
Order Date :- 22.1.2010
rkg