Allahabad High Court High Court

Pradeep Kumar Nigam vs State Of U.P. And Another on 10 May, 2010

Allahabad High Court
Pradeep Kumar Nigam vs State Of U.P. And Another on 10 May, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 12234 of 2010

Petitioner :- Pradeep Kumar Nigam
Respondent :- State Of U.P. And Another
Petitioner Counsel :- B.K. Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard the learned counsel for the applicant and learned AGA.

There is a compromise between the paties in case no. 52 /IX/2010, State Vs.
Pradeep Kumar Nigam) under section 504, 506 IPC P.S. Kotwali District
Banda. The said compromise has not been given effect to.

Admit.

Applicant is directed to serve respondent no. 2 through RPAD within a week.

Respondent no. 2 as well as leanred AGA may file counter affidavit wihtin
three weeks.

List there after.

Till the next date of listing further proceedings of the aforesaid case shall
remain stayed.

Order Date :- 10.5.2010
Gss