Allahabad High Court
Prashant Kumar Sahu @ Chhotu vs State Of U.P. And Another on 13 January, 2010
Court No. - 50 Case :- CRIMINAL REVISION No. - 5630 of 2009 Petitioner :- Prashant Kumar Sahu @ Chhotu Respondent :- State Of U.P. And Another Petitioner Counsel :- Ashwini Kumar Awasthi,Manish Tiwary Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav, J.
Memo of appearance filed by Sri Shashank Tripathi, Advocate, on
behalf of opposite party no.2 is taken on record.
The counsel for opposite party no.2 prays for and is allowed three
weeks’ time to file counter affidavit. 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
16.12.2009 passed by Chief Metropolitan Magistrate, Kanpur
Nagar, in case crime no.914 of 2009 State Vs. Prashant Sahu and
others under Section 363, 366, 506 I.P.C. Police Station Chakeri,
District Kanpur Nagar, shall remain stayed.
Order Date :- 13.1.2010
Iss