Allahabad High Court High Court

Devesh Kumar vs State Of U.P. And Another on 29 June, 2010

Allahabad High Court
Devesh Kumar vs State Of U.P. And Another on 29 June, 2010
Court No. - 40

Case :- APPLICATION U/S 482 No. - 21848 of 2010

Petitioner :- Devesh Kumar
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sanjay Srivastava
Respondent Counsel :- Govt Advocate

Hon'ble Vinod Prasad,J.

Connect this application along with Criminal Revision No.1497 of 2010.

Heard learned counsel for the applicant and learned AGA for the State and
perused the record.

Issue notice to the O.P. no.2, who may file counter affidavit within a period of
four weeks after service of notice upon him. Learned AGA may also file
counter affidavit within the said period. Rejoinder affidavit, if any, may be
filed within a period of one week thereafter.

List after the expiry of the aforesaid period.

In the meantime, further proceeding of Case No.3925 of 2009, under Sections
420, 467, 468, 504 IPC and 3(1)X SC/ST Act, P.S. Rura, District Kanpur
Dehat, pending in the court of C.J.M. Kanpur Dehat shall remain stayed till
the next date of listing.

Order Date :- 29.6.2010
RK