Allahabad High Court High Court

Arvind Singh Chandel vs State Of U.P. And Another on 2 February, 2010

Allahabad High Court
Arvind Singh Chandel vs State Of U.P. And Another on 2 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 3073 of 2010

Petitioner :- Arvind Singh Chandel
Respondent :- State Of U.P. And Another
Petitioner Counsel :- R.J. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.

It is contended by learned counsel for the applicant that in the present case
the date of service of notice has not been mentioned in the complaint.

Issue notice to O.P. No. 2 returnable within four weeks.
In view of the submissions made by the learned counsel for the applicant and
the learned A.G.A. further proceedings of Complaint Case No. 4984 of 2008
under section 138 N.I.Act, P.S. Kakadeo, Kanpur Nagar pending in the court
of learned M.M.Court No. 10, Kanpur Nagar shall remain stayed till the
next date of listing.

List after four weeks for orders.

Order Date :- 2.2.2010
Su