Court No. - 50 Case :- CRIMINAL REVISION No. - 62 of 2010 Petitioner :- Smt. Sumitra Devi & Another Respondent :- State Of U.P. & Another Petitioner Counsel :- H.N. Singh,B. Narayan Singh Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav, J.
Supplementary affidavit filed today is taken on record.
Heard learned counsel for the revisionists and the learned A.G.A.
This criminal revision has been filed against the order dated 15-10-2009
passed by the Chief Judicial Magistrate, Gorakhpur in Criminal Case No.
23202 of 2008, Vinod Kumar Vs. Bachcha Lal and others whereby the
accused have been summoned under Sections 419, 420, 120-B I.P.C.
Submission is that neither any sale deed has been executed nor possession has
been given to the revisionists.
Issue notice to opposite party no.2 returnable at an early date.
Counter affidavit may be filed within three weeks from the date of receipt of
the notice. Rejoinder affidavit may be filed within three weeks thereafter.
List immediately after the expiry of the aforesaid period.
Operation of the impugned order dated 15-10-2009 passed by the Chief
Judicial Magistrate, Gorakhpur in Case No.23202 of 2008, Vinod Kumar Vs.
Bachcha Lal and others, under Sections 419, 420, 120-B I.P.C. shall remain
stayed till the next date of listing.
Order Date :- 11.1.2010
Ak