Allahabad High Court High Court

Raj Kumar vs State Of U.P. & Another on 27 July, 2010

Allahabad High Court
Raj Kumar vs State Of U.P. & Another on 27 July, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 2816 of 2010

Petitioner :- Raj Kumar
Respondent :- State Of U.P. & Another
Petitioner Counsel :- K.K. Dwivedi
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

It has been argued by Mr. K.K. Dwivedi, learned counsel for the revisionist
that the order dated 4.5.10 is in the printed proforma and the court did not
apply its mind while taking cognizance, which is a must.

Issue notice to the opposite party no.2 to file counter affidavit within a
period of 3 weeks’. Rejoinder, if any, may be filed within 1 week thereafter.
List thereafter.

Till the next date of listing, further proceedings of Complaint Case No.520
of 2010, State of U.P. through Drug Inspector Vs. Raj Kumar, under Section
18/27, Drug and Cosmetics Act, P.S. Kotwali, District Agra, pending before
the Special CJM, Agra shall remain stayed.

Order Date :- 27.7.2010
T. Sinha