Allahabad High Court High Court

Gyan Singh vs State Of U.P. & Another on 30 July, 2010

Allahabad High Court
Gyan Singh vs State Of U.P. & Another on 30 July, 2010
Court No. - 50

Case :- CRIMINAL MISC. WRIT PETITION No. - 13785 of 2010

Petitioner :- Gyan Singh
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Abhay Raj Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

It has been argued by Mr. A. R. Yadav, learned counsel for the petitioner, that
even if all the allegations of the prosecution are accepted to be true no offence
punishable u/s 420 I.P.C. is made out.

Issue notice to the respondents, who may file counter affidavit within three
weeks. Rejoinder affidavit, if any, may be filed within two weeks thereafter.

List immediately thereafter.

Till then the proceedings of Case No. 93/IX/09, State Vs. Gyan Singh,
pending in the court of A.C.J.M. 1st, Chitrakoot, District Chitrakoot, shall
remain stayed.

Order Date :- 30.7.2010
Pcl