Court No. - 54 Case :- APPLICATION U/S 482 No. - 1256 of 2010 Petitioner :- Santosh Kumar And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- V.K. Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
It is contended by learned counsel for the applicant that the
statement of the alleged kidnapped girl namely Sunita Devi has been
recorded under section 164 Cr.P.C. Accordingly to her statement her
age is 19 years, she has performed the marriage with Santosh
Learned A.G.A. prays for and is granted four weeks time to file
counter affidavit.
Issue notice to O.P. No. 2 returnable within four weeks.
Considering the submissions made by learned counsel for the
applicant, it is directed that the proceedings of compliant case No.
7377 of 2009 under sections 363, 366, 504, 506 , 420 IPC pending
in the court of learned C.J.M. Jaunpur shall remain stayed till the
next date of listing.
List after four weeks for orders.
Order Date :- 19.1.2010
RPD