Allahabad High Court High Court

R.K. Agrawal & Others vs Sessions Judge Bulandshahar & … on 12 July, 2010

Allahabad High Court
R.K. Agrawal & Others vs Sessions Judge Bulandshahar & … on 12 July, 2010
Court No. - 50

Case :- CRIMINAL MISC. WRIT PETITION No. - 12204 of 2010

Petitioner :- R.K. Agrawal & Others
Respondent :- Sessions Judge Bulandshahar & Others
Petitioner Counsel :- M.C. Singh,Dushyant Singh

Hon'ble Shyam Shankar Tiwari,J.

Heard learned counsel for the petitioners and learned A.G.A. for the State.

In this writ petition State has not been made party. Learned counsel for the
petitioners want permission to implead State as party. He is permitted to do so
according to law.

This writ petition has been filed by the petitioners for quashing the judgment
and order dated 25.5.2010 passed by opposite party No. 2.

It is contended by learned counsel for the petitioners that there is no specific
evidence on record about the receipt of amount in question by the petitioners
nor there has been any investment. Moreover the aforesaid amount after
receipt was sent through money order to the opposite party which has been
returned back.

Learned A.G.A. may file counter affidavit, if any, within four weeks.

Issue notice to opposite party No. 3 to file counter affidavit within four weeks.

Rejoinder affidavit, if any, may be filed thereafter within two weeks.

List thereafter before appropriate Bench.

Till the next date of listing the effect and operation of the impugned order
referred above shall remain stayed.

Order Date :- 12.7.2010
GNY