Court No. - 54 Case :- APPLICATION U/S 482 No. - 695 of 2010 Petitioner :- Furkan Ahmad Respondent :- State Of U.P. And Another Petitioner Counsel :- D.R.Singh,Dushyant Kumar 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 in the present
case, the learned Magistrate concerned has summoned the applicant
vide order dated 11.11.2009 after considering the police report as well
as the statements of witnesses recorded under section 200 & 202
Cr.P.C. The learned Magistrate concerned has adopted mixed way in
taking the cognizance.
Learned A.G.A.prays for and is granted 4 weeks’ time to file counter
affidavit.
Issue notice to O.P. No. 2 returnable within four weeks.
In view of the submission made by learned counsel for the applicant and
learned A.G.A., the further proceedings of complaint case No.1389 of
2009 under section 420 I.P.C., P.S. Thakur Dwara, District Moradabad
pending in the court of learned Judicial Magistrate Ist Class, Moradabad
shall remain stayed till the next date of listing.
List after four weeks for orders.
Order Date :- 12.1.2010
Su