Court No. - 50 Case :- CRIMINAL REVISION No. - 198 of 2010 Petitioner :- Naresh Kumar Babbar & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Dhiraj Srivastava,B.K. Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav, J.
Heard Sri B.K. Srivastava Senior Advocate assisted by Sri Dhiraj
Srivastava Advocate appearing for revisionists, Sri V.P. Srivastava
Senior Advocate assisted by Sri S.B. Kochar Advocate, Sri N.K.
Srivastava, Sri P.K. Srivastava, Sri G.S. Hajela, Advocates
appearing for opposite party no.3 and learned A.G.A. for the State.
Submission is that order dated 27.11.2009 passed by Chief Judicial
Magistrate, Gautam Buddh Nagar in case no.16013 of 2009 State
Vs. Ramesh Chandra and others is mechanical order without
application of mind. It is civil dispute in the nature of breach of
contract. Criminal prosecution has been initiated with a view to
vindicate grudge and build pressure.
Counter affidavit may be filed within two weeks from today.
Rejoinder affidavit may be filed within two weeks thereafter.
List on 24.2.2010.
Till that date, operation of the impugned order dated 27.11.2009
passed by Chief Judicial Magistrate, District Gautam Buddh
Nagar, shall remain stayed.
Order Date :- 19.1.2010
rkg