Allahabad High Court High Court

Ibrar Ahmad vs State Of U.P. And Another on 10 May, 2010

Allahabad High Court
Ibrar Ahmad vs State Of U.P. And Another on 10 May, 2010
Court No. - 8

Case :- U/S 482/378/407 No. - 1823 of 2010

Petitioner :- Ibrar Ahmad
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Ashok Kumar Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Shri Kant Tripathi,J.

1. List and connect with criminal misc. application (Sec. 482) no. 1634 of
2010.

2. Heard the learned counsel for the applicant Ibrar Ahmad, the learned AGA
for the State and perused the record.

3. In the connected petition the proceedings being held in pursuance of the
impugned order under section 319 CrPC have been stayed. l

4. Notice on behalf of the respondent no.1 has been accepted by the AGA.
Issue notice to the respondent no.2 by registered post, returnable at an early
date.

5. Counter affidavit may be filed within four weeks and the rejoinder
affidavit, if any, within two weeks thereafter. List in the month of July 2010.

6. Meanwhile further proceedings in S.T. No. 113/2009 arising out of crime
no. 290 of 2008 under sections 147, 148 and 307 IPC, police station Kandhai,
district Pratapgarh, shall remain stayed.

Order Date :- 10.5.2010
RKSh