Allahabad High Court High Court

Azad & Another vs State Of U.P. & Another on 27 January, 2010

Allahabad High Court
Azad & Another vs State Of U.P. & Another on 27 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 296 of 2010

Petitioner :- Azad & Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Gaurav Kakkar
Respondent Counsel :- Govt. Advocate


Hon'ble Mrs. Poonam Srivastava,J.

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

Impugned order is summoning order dated 22.12.2009 and
13.1.2010 passed by Addl. C.J.M. II Gautam Budh Nagar in
Criminal Case No. 3396 of 2009 under section 420, 467, 468, 471,
120B, 506 I.P.C.

Submission is that the allegations of execution of forged sale-deed
is not against him neither he is a witness nor beneficiary. His name
was given out by co-accused to the police, therefore, charge-sheet
has been submitted.

Issue notice to the O.P.No.-2 returnable at an early date. Learned
A.G.A. accepted notice on behalf of respondent No.-1. Respondent
No.-2 may file counter affidavit within period of three weeks from
the date of receipt of notice. Learned A.G.A. may also file counter
affidavit within four weeks. Rejoinder affidavit may be filed
within three weeks thereafter.

Connect this case with Criminal Revision No. 297 of 2010 and list
after expiry of the aforesaid period.

Till the next date of listing, operation of the impugned summoning
order dated 22.12.2009 and 13.1.2010 passed by Addl. C.J.M. II
Gautam Budh Nagar in Criminal Case No. 3396 of 2009 under
section 420, 467, 468, 471, 120B, 506 I.P.C. shall remain stayed.
Order Date :- 27.1.2010
S.A.A.Rizvi