Allahabad High Court High Court

Brahmanand And Another vs State Of U.P. & Another on 15 June, 2010

Allahabad High Court
Brahmanand And Another vs State Of U.P. & Another on 15 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20661 of 2010

Petitioner :- Brahmanand And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Rajeev Ku. Singh Parmar
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard learned counsel for the applicant and learned AGA for
the State.

The submission is that it is a case of no injury.
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 notice. Rejoinder affidavit may be filed
within three weeks thereafter.

List after expiry of the aforesaid period before the appropriate
court.

Till the next date of listing, further proceedings in Criminal
Complaint Case no. 1374 of 2009, Vineeta Versus
Prahmanand and others, under Section 498A, 323, 504, 506
IPC and 3/4 D.P. Act, Police Station Merapur, District
Farrukhabad and summoning order dated 05.10.2009 passed
by Judicial Magistrate City, Farrukhabad shall remain stayed.
Order Date :- 15.6.2010
arun