Court No. - 50 Case :- CRIMINAL REVISION No. - 5584 of 2009 Petitioner :- Vinod Kumar Lartius Respondent :- State Of U.P. And Others Petitioner Counsel :- R.V. Mishra Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav,J.
Heard learned counsel for the revisionist.
The orders dated 05-08-2009 and 05-12-2009 passed by the
Additional Chief Judicial Magistrate, Room No.2, Allahabad,
issuing Non Bailable Warrant are impugned in the instant revision.
Submission is that there is no allegation against revisionist
regarding offences under Sections 376, 506 I.P.C. He is aged about
62 years.
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 the notice. Rejoinder affidavit may be filed within three
weeks thereafter.
List after expiry of the aforesaid period.
Operation of the impugned orders dated 05-08-2009 and 05-12-
2009 passed by Additional Chief Judicial Magistrate, Room No.2,
Allahabad and further proceeding of Criminal Case No. 397 of
2009, State Vs. Vinod Kumar and others in pursuance of the
charge sheet No. 14 of 2009 on 10-5-2009 in Case Crime No. 35
of 2009, under Section 376, 506 I.P. and 3 (1) XII SC/ST Act,
Police Station Naini, District Allahabad shall remain stayed till the
next date of listing.
Order Date :- 12.1.2010
Ak