Allahabad High Court High Court

Awadhesh Singh & Others vs State Of U.P. & Another on 4 February, 2010

Allahabad High Court
Awadhesh Singh & Others vs State Of U.P. & Another on 4 February, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 492 of 2010

Petitioner :- Awadhesh Singh & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Rajendra Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

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

The order dated 25.11.2009 is impugned in the instant
revision whereby the revisionists have been summoned for
the offences under Sections 323, 325, 504, 308 I.P.C.
Counsel for the revisionist has placed order wherein there
is observation by the Judicial Magistrate, Chakiya district
Chandauli, in respect of over writing evidence where
offence under Section 308 I.P.C. has been added.
Issue notice to respondent no. 2 returnable at an early date.
Counter affidavit may be filed within three weeks from the
date of receipt of the notice. Learned A.G.A. shall also file
counter affidavit within four weeks. Rejoinder affidavit
may be filed within three weeks thereafter.
List on expiry of the aforesaid period.
Till the next date of listing, operation of the order dated
25.11.2009 passed by Judicial Magistrate, Chakiya, district
Chandauli in Case No. 288 of 1994 State of U.P. Vs.
Awadhesh Singh and others, shall remain stayed.
Order Date :- 4.2.2010
Iss