Allahabad High Court High Court

Ashey Ram vs State Of U.P. & Another on 27 July, 2010

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

Case :- CRIMINAL MISC. WRIT PETITION No. - 13418 of 2010

Petitioner :- Ashey Ram
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Sanjay Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

Heard Mr. Sanjay Singh, learned counsel for the petitioner, learned AGA
for the State and perused the record.

Admit.

Issue notice to respondent no. 2, who may file counter affidavit within four
weeks. Rejoinder affidavit, if any, may be filed within one week thereafter.

List immediately after expiry of the aforesaid period.

By the next date of listing the operation of the impugned order dated
27.5.2010 passed by the Additional Sessions Judge, Court No.4, Ghaziabnad
and of the order dated 6.10.09 passed by the Additional Civil Judge
(J.D.)/Judicial Magistrate, Hapur, District Ghaziabad shall remain stayed
provided the petitioner pays all the due amount till the month of August 2010
calculated at the rate of Rs. 1,000/- per month from the date of order i.e.
6.10.09 by 31.8.2010 and continues to pay the same by 7th day of each month
from September 2010.

The amount so deposited by the petitioner may be withdrawn by respondent
no. 2.

Order Date :- 27.7.2010
T. Sinha