Court No. - 52 Case :- APPLICATION U/S 482 No. - 30110 of 2009 Petitioner :- Naseem Ahmad Alias Pappu And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- Ashok Srivastava Respondent Counsel :- Govt. Advocate,S.T. Ali Hon'ble Arvind Kumar Tripathi,J.
Heard learned counsel for the applicants, learned A.G.A and counsel for the
complainant and perused the record.
Counsel for the complainant prays for and is allowed three weeks’ time to file
counter affidavit. Rejoinder Affidavit, if any, may be filed within a week
thereafter.
List immediately, after expiry of the aforesaid period, before the appropriate
Court. In the meantime A.G.A. may also file reply if any.
Till the next date of listing further proceeding in Criminal Case No. 580 of
2009, State Vs. Naseem Ahmad @ Pappu and other, under Sections 498A,
323, 504, 506 IPC and 3/4 D.P Act, P.S. Mohammadabad, District-Ghazipur,
shall remain stayed.
Order Date :- 21.1.2010
ANT