Allahabad High Court High Court

Sohan Lal And Others vs State Of U.P. & Another on 18 June, 2010

Allahabad High Court
Sohan Lal And Others vs State Of U.P. & Another on 18 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20860 of 2010

Petitioner :- Sohan Lal And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Rajeev Sisodia,Shashank Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard learned counsel for applicants and learned A.G.A. for the
State.

Submission is that it is a complaint case. Applicants have been
summoned by Judicial Magistrate, Bijnor vide order dated
19.9.2009 under Sections 452, 323, 506 I.P.C.

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, further proceedings in complaint case
no.741 of 2009 Dharamveer Vs. Sohan Lal and others under
Sections 452, 323, 506 I.P.C. Police Station Heempur, District
Bijnor pending in the court of Judicial Magistrate, Bijnor, shall
remain stayed.

Order Date :- 18.6.2010
rkg