Allahabad High Court High Court

Nawab Khan vs State Of U.P. & Another on 14 July, 2010

Allahabad High Court
Nawab Khan vs State Of U.P. & Another on 14 July, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 2574 of 2010

Petitioner :- Nawab Khan
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Nasiruzzaman
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

Heard Mr. Nasiruzzaman, learned counsel for the revisionist, learned AGA
for the State and perused the record.

Issue notice to respondent no. 2, who may file counter affidavit within four
weeks. Rejoinder affidavit, if any, may be filed within two weeks thereafter.

List immediately after expiry of the aforesaid period.

By the next date of listing the operation of the impugned order dated 7.4.2010
passed by the Additional Principal Judge, Family Court, Kanpur Nagar, in
Case No. 346/2006 (353/2002), Smt. Rukshana Begum Vs. Nawab Khan,
shall remain stayed provided the revisionist pays all the due amount till
August 2010 calculated at the rate as ordered by the trial court from the date
of the order by 31.8.2010 and continues to pay the same by 7th day of each
month from September 2010.

The amount so deposited by the revisionist may be withdrawn by respondent
no. 2.

Order Date :- 14.7.2010
Pcl