Allahabad High Court High Court

Rakesh Kumar Verma vs State Of U.P. & Another on 2 February, 2010

Allahabad High Court
Rakesh Kumar Verma vs State Of U.P. & Another on 2 February, 2010
Court No. - 52

Case :- CRIMINAL MISC. WRIT PETITION No. - 1610 of 2010

Petitioner :- Rakesh Kumar Verma
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Mohammad Akram
Respondent Counsel :- Govt. Advocate,Jagdish Prasad Tripathi

Hon'ble Arvind Kumar Tripathi,J.

Sri Jagdish Prasad Tripathi, learned counsel for the opposite party no.2 prays
for and is allowed two weeks’ time for filing counter affidavit thereafter a
week’s time for rejoinder affidavit.

List on 25.2.2010 before appropriate Court.

Till the next date of listing effect and operation of the impugned order 7.7.09
passed by Judicial Magistrate 1st Najibabad in Misc. Case No.71/02 shall
remain stayed provided that Rs.700/- per month is paid by 10th of each month
from the date of order. With regard to arrears @ Rs.700/- from July to
January applicant is permitted to deposit the same within 2 months. In
violation of the aforesaid order, interim order shall automatically stands
vacated.

Order Date :- 2.2.2010
piyush