Allahabad High Court High Court

Shiv Kumar Arora vs State Of U.P. And Another on 28 June, 2010

Allahabad High Court
Shiv Kumar Arora vs State Of U.P. And Another on 28 June, 2010
Court No. - 40

Case :- APPLICATION U/S 482 No. - 21695 of 2010

Petitioner :- Shiv Kumar Arora
Respondent :- State Of U.P. And Another
Petitioner Counsel :- K.S. Chahar
Respondent Counsel :- Govt Advocate,Sudhir Kumar Agrawal

Hon'ble Vinod Prasad,J.

Sri Sudhir Kumar Agarwal, Advocate, who has put in appearance on behalf of
the complainant as well as the learned A.G.A. are directed to file counter
affidavit within three weeks. Learned counsel for the petitioners will have one
week thereafter to file rejoinder affidavit.

List this case in the week commencing 16th August, 2010 before the
appropriate Court.

Till the next date of listing, further proceedings of case crime no. 1065 of
2009 under sections 406, 420, 467, 468, 471 I.P.C., P.S. Vrindavan, District
Mathura shall remain stayed.

This order shall not be taken to be a stay of proceedings against other accused
Vikas Arora, son of the applicant.

Order Date :- 28.6.2010
R.C.