Court No. - 50 Case :- CRIMINAL REVISION No. - 1081 of 2010 Petitioner :- Ashutosh Tiwari Respondent :- State Of U.P. And Another Petitioner Counsel :- Rajiv Gupta,Vinod Kumar Sharma Respondent Counsel :- Govt. Advocate,Manu Khare Hon'ble Shyam Shankar Tiwari,J.
Heard learned counsel for the revisionist and learned counsel for the opp.party
no.2.
This revision has been preferred against the order dated 28.1.2010 passed by
Special Judge, Essential Commodities Act, Allahabad in Crl.Appal No. 219 of
2009 Smt.Kumkum Singh Vs. State of Uttar Pradesh & another .
It is contended by learned counsel for the revisionist that an amount of
Rs.1,25,000/- has been given to the opp.party in lieu of compromise reached
between the parties during the pendency of appeal. But subsequently the
opp.party no.2 has resiled from that compromise.
Opp.party No.2 to file detailed counter affidavit, if any, within three weeks
and rejoinder affidavit within a period of two weeks thereafter.
List thereafter before appropriate bench.
Till that date further proceedings in pursuance of the impugned order dated
28.1.2010, shall remain stayed.
Order Date :- 6.7.2010
Hsc/