Court No. - 28 Case :- APPLICATION U/S 482 No. - 239 of 2010 Petitioner :- Ranveer Singh And Others Respondent :- State Of U.P.And Another Petitioner Counsel :- A.Kumar Singh Respondent Counsel :- Govt. Advocate Hon'ble Shri Kant Tripathi,J.
1. Heard the learned counsel for the applicants and the learned AGA for the
respondent no.1.
2. The learned counsel for the applicants has filed a supplementary affidavit,
which is taken on record. It was submitted on behalf of the applicants that the
prosecutrix was major and she has solemnized marriage with the applicant no.
1 Ranveer Singh. A joint affidavit of the prosecutrix and the applicant no. 1
Ranveer Singh has also been filed.
3. Notice on behalf of respondent no.1 has been accepted by the AGA. Issue
notice to respondent no.2. Counter affidavit may be filed within four weeks
and rejoinder affidavit, if any, within two weeks thereafter. List after six
weeks.
4. Till the next date of listing, no coercive process shall be issued and
executed against the applicants in pursuance of the charge sheet dated
17.6.2008 arising out of case crime no. C-15 of 2007 under sections 363 and
366 IPC, police station Patiyali, District Kanshi Ram Nagar.
Order Date :- 1.2.2010
RKSh