Allahabad High Court High Court

Vinod & Others vs State Of U.P. & Another on 6 January, 2010

Allahabad High Court
Vinod & Others vs State Of U.P. & Another on 6 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 25 of 2010

Petitioner :- Vinod & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Vijay Mahendra
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the revisionist.
The submission is that accused have been
summoned for offence under sections 420, 467,
468, 471, 120 B I.P.C. In fact report was lodged at
the instance of revisionist against O.P.No.2. An
application under section 482 Cr.P.C. was preferred
in this Court against an order summoning the
O.P.No.2 already stand dismissed. A Civil suit is
also pending for cancellation of sale deed . The
instant report has been lodged against all the family
members in which they have been summoned. This
is by way of counter blast.

Issue notice to the O.P.No.-2 returnable at an early
date. Learned A.G.A. accepted notice on behalf of
respondent No.-1. Respondent No.-2 may file
counter affidavit within period of three weeks from
the date of receipt of notice. Learned A.G.A. may
also file counter affidavit within four weeks.
Rejoinder affidavit may be filed within three weeks
thereafter.

List this case after expiry of the aforesaid period.

Till the next date of listing, operation of the
impugned order dated 10.12.2009 passed by
Judicial Magistrate, Mawana district Meerut in
Case No. 829 of 2009 summoning the revisionists
under sections 420, 467, 468, 471, 120 B I.P.C.
shall remain stayed.

Order Date :- 6.1.2010
S.A.A.Rizvi