Allahabad High Court High Court

Om Prakash & Another vs State Of U.P. & Another on 19 January, 2010

Allahabad High Court
Om Prakash & Another vs State Of U.P. & Another on 19 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 202 of 2010

Petitioner :- Om Prakash & Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- S.K. Dubey
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav, J.

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

Occurrence is alleged to have taken place in the year 2003.
Complaint was instituted at instance of opposite party no.2 under
Sections 421, 467, 468, 471, 120-B, 506 I.P.C. Police Station
Muradnagar, District Ghaziabad.

Submission is that revisionists have been summoned by Additional
Chief Judicial Magistrate, court no.2, Ghaziabad, vide order dated
5.11.2009 under Section 420 I.P.C. Police Station Muradnagar,
District Ghaziabad.

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, operation of the impugned order dated
5.11.2009 passed by Additional Chief Judicial Magistrate, court
no.2, Ghaziabad, in case no.296 of 2009 Ombir Vs. Om Prakash
and others under Section 420 I.P.C. Police Station Muradnagar,
District Ghaziabad, shall remain stayed.
Order Date :- 19.1.2010
rkg