Allahabad High Court High Court

Smt. Geeta And Others vs State Of U.P. And Another on 27 January, 2010

Allahabad High Court
Smt. Geeta And Others vs State Of U.P. And Another on 27 January, 2010
Court No. - 19

Case :- APPLICATION U/S 482 No. - 20568 of 2009

Petitioner :- Smt. Geeta And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sujaan Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

The present case belongs to District Deoria while the Criminal Misc.
Application No.13146/09, which was ordered to be connected with the
present case, belongs to District Allahabad and Mr. Sujaan Singh,
learned counsel for the applicants says that these two cases have no
connection at all, therefore, case no.13146/09 be disconnected from
the present case.

It has been argued by Mr. Singh that the proceedings of the present
case are nothing but a retaliatory measure to the application filed by
applicant no.10 against O.P. No.2 and others. This application was
moved by applicant no.10 on 29.7.08 and being aggrieved by this
application complaint was filed by O.P. No.2 on 25.8.08.
Issue notice to O.P. No. 2 to file counter affidavit within 2 weeks.
Rejoinder, if any, may be filed within 1 week thereafter.
List thereafter.

Till then, further proceedings of complaint case no.236/08, under
Sections 147, 323, 504, 506, 452, 379, IPC, P.S. Bhatpar Rani, District
Deoria, pending before the Additional Civil Judge (J.D.), Court No.22,
Deoria shall remain stayed.

Order Date :- 27.1.2010
T. Sinha