Allahabad High Court High Court

Pintu Verma, vs State Of U.P., & Another on 1 February, 2010

Allahabad High Court
Pintu Verma, vs State Of U.P., & Another on 1 February, 2010
Court No. - 28

Case :- U/S 482/378/407 No. - 392 of 2010

Petitioner :- Pintu Verma,
Respondent :- State Of U.P., & Another
Petitioner Counsel :- Shiv Pal Singh
Respondent Counsel :- G.A.

Hon'ble Alok K. Singh,J.

Learned A.G.A. is present for the State.

Issue notice to opposite party no. 2 returnable at an early date.
List immediately after service. Steps be taken within seven days
through registered post, failing which the interim order which is being
passed herein below shall come to an end.

It is submitted on behalf of the petitioner that the date of incident has
been shown to be 28.03.2009 in the F.I.R. (Annexure No.1) whereas the
petitioner was in jail under the Case Crime No. 162 of 2009, under
Section 3/25 Arms Act from 28.03.2009 to 04.04.2009 as is evident
from perusal of Annexure No. 5. Learned A.G.A. is unable to say
anything in the absence of any instruction.
Let counter affidavit be filed within two weeks. Rejoinder affidavit, if
any, may be filed within a week thereafter.
In view of the above, till the pendency of this petition, proceedings of
Case No. 5432 of 2009, pending in the Court of Chief Judicial
Magistrate, Bahraich shall remain stayed.
Order Date :- 1.2.2010
PAL/