Allahabad High Court High Court

Ramesh Chandra Dwivedi & Another vs State Of U.P. & Others on 18 January, 2010

Allahabad High Court
Ramesh Chandra Dwivedi & Another vs State Of U.P. & Others on 18 January, 2010
Court No. - 50

Case :- CRIMINAL MISC. WRIT PETITION No. - 627 of 2010

Petitioner :- Ramesh Chandra Dwivedi & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- P.K. Dubey,Dharampal Singh,S. Niranjan
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav, J.

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

The instant petition is filed against order dated 5.12.2009 passed
by Sessions Judge, Jalaun at Orai and order dated 16.11.2002
passed by Judicial Magistrate, Konch, District Jalaun.

Submission is that it is a complaint case.

Issue notice to respondent 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 dated
5.12.2009 passed by Sessions Judge, Jalaun at Orai and order
dated 16.11.2002 passed by Judicial Magistrate, Konch, District
Jalaun and further proceeding in complaint case no.22 of 1999
Shailendra Mohan Vs. Amar Singh and others pending in the court
of Judicial Magistrate, Konch, Jalaun, shall remain stayed.

Order Date :- 18.1.2010
rkg