Allahabad High Court High Court

Bhuri Singh & Others vs State Of U.P. & Another on 16 July, 2010

Allahabad High Court
Bhuri Singh & Others vs State Of U.P. & Another on 16 July, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 2105 of 2010

Petitioner :- Bhuri Singh & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Swarn Kumar Srivastava,Ram Chandra Uttam
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

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 S.T. No.698 of 2009,
State Vs. Bhuri Singh and others, under Section 3/4 Public Property Damages
Act and 3(1) IV SC/ST Act, P.S. Baldeo, District Mathura, pending before the
Additional Sessions Judge, FTC No.2, District Mathura shall remain stayed.

Order Date :- 16.7.2010
T. Sinha