Allahabad High Court High Court

Anisuddin Siddiqui vs State Of U.P. & Others on 29 July, 2010

Allahabad High Court
Anisuddin Siddiqui vs State Of U.P. & Others on 29 July, 2010
Court No. - 49

Case :- TRANSFER APPLICATION (CRIMINAL) No. - 418 of 2010

Petitioner :- Anisuddin Siddiqui
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Narendra Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Notice on behalf of opposite party No. 1 has been accepted by learned AGA
who may file counter affidavit within four weeks.
Issue notice to opposite party No. 2 to 6 who may also file her counter
affidavit within the same period. Rejoinder Affidavit may be filed within two
weeks thereafter.

List this case on 14.9.2010.

Considering the submissions made by learned counsel for the applicant and
the facts stated, this Court is of the view that the applicant has made out a case
for grant of interim relief.

Till the next date of listing, further proceedings in Session Trial No. 369/2010
(State Vs. Smt. Haseena Khatoon & ors) under Sections 395, 504, 506 IPC
pending in the Court of FTC No. IVth kanpur Nagar, shall remain stayed.
Order Date :- 29.7.2010
Pk