Allahabad High Court High Court

Smt. Uma Srivastava And Others vs State Of U.P. And Others on 22 January, 2010

Allahabad High Court
Smt. Uma Srivastava And Others vs State Of U.P. And Others on 22 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1564 of 2010

Petitioner :- Smt. Uma Srivastava And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Smt. Usha Srivastava,Vinod Kr. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicants and learned A.G.A.
It is contended by the learned counsel for the applicant that in respect of
the co-accused Manoj Srivastava, interim order dated 9.10.2009 has been
passed by another bench of this court in criminal misc. application no.
26157 of 2009.

The learned A.G.A. prays for and is granted four weeks time to file
counter affidavit.

Issue notice to O.P. 2 returnable within a period of four weeks.
In view of the submissions made by the learned counsel for the applicants
and the learned A.G.A. further proceedings in case crime no. 108 of 2009
under sections 498-A,323,504 and 506 I.P.C. ¾ of D.P. Act P.S.
Shishamau pending in the court of Additional Chief Metropolitan
Magistrate, Ist Kanpur Nagar shall remain stayed till the next date of
listing.

List after four weeks.

Order Date :- 22.1.2010
N.A.