Allahabad High Court High Court

Yashpal Singh vs State Of U.P. And Another on 19 January, 2010

Allahabad High Court
Yashpal Singh vs State Of U.P. And Another on 19 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1382 of 2010

Petitioner :- Yashpal Singh
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Rajesh Pachori
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
It is contended by the learned counsel for the applicant that sister of
applicant no.1 is married with O.P. No.2 there is a dispute between O.P.
no.2 and her wife, on account of that dispute, proceedings of the present
case have been initiated for the purpose of harassment of the applicant.
The learned A.G.A. prays for and is granted four weeks time to file
counter affidavit.

Issue notice to O.P. 2 returnable within a period of four weeks.
In view of the submissions made by the learned counsel for the applicants
and the learned A.G.A. further proceedings in case no. 323/XI/2001
under sections 323,504 I.P.C. pending in the court of A.C.J.M. IV
Mathura shall remain stayed till the next date of listing.
List after four weeks for orders.

Order Date :- 19.1.2010
N.A.