Court No. - 55 Case :- APPLICATION U/S 482 No. - 1691 of 2010 Petitioner :- Satya Prakash And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- P.K. Singh Respondent Counsel :- Govt. Advocate Hon'ble Ashok Kumar Roopanwal,J.
Heard Mr. P. K. Singh, learned counsel for the applicants, learned AGA for
the State and perused the record.
It has been argued by Mr. Singh that the proceedings of the present case are
nothing but a retaliatory measure taken by O.P. No. 2 against the case filed by
applicant no. 1. Applicant no. 1 had filed a suit u/s 9 of the Hindu Marriage
Act on 22.9.2009 against O.P. No. 2 and in order to exert pressure O.P. No. 2
filed the instant case on 14.11.2009.
Issue notice to respondent no. 2.
Both the respondents may file counter affidavit within two weeks. Rejoinder
affidavit, if any, may be filed within one week thereafter.
List thereafter.
Till then the proceedings of Case No. 2533 of 2009, State Vs. Satya Prakash
and others, pending int he court of A. C. J. M. 1st, Firozabad, shall remain
stayed.
Order Date :- 25.1.2010
Pcl