Allahabad High Court High Court

C. Uma Maheshwar vs State Of U.P. & Another on 28 January, 2010

Allahabad High Court
C. Uma Maheshwar vs State Of U.P. & Another on 28 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 358 of 2010

Petitioner :- C. Uma Maheshwar
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Rajiv Gupta,Uma Nath Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the revisionist.

Submission is that there is dispute between member of Society.
Cross F.I.R. at the instance of revisionist were lodged. In the cross
case also the accused have been summoned regarding which an
application under section 482 Cr.P.C. No. 20003 of 2009 is
pending in this Court and an interim order dated 02.12.2009 is
operative.

Connect this revision with Crl. Misc. Application No. 20003 of
2009.

Memo of appearnace filed on behalf of O.P. No.2 by Mr. S.A.
Murtaza Advocate. He prays for and is allowed three weeks time
for counter affidavit. Learned A.G.A. accepted notice on behalf of
respondent No.-1. He may also file counter affidavit within four
weeks. Rejoinder affidavit may be filed within three weeks
thereafter.

List this case after expiry of the aforesaid period.

Till the next date of listing, operation of the impugned order dated
27.11.2009 passed by C.J.M. Gautam Budh Nagar in Case No.
13443 of 2009 arising out of Case Crime No. 474 of 2008 under
section 420, 467, 471, 468, 506, 452 I.P.C. shall remain stayed.

Order Date :- 28.1.2010
S.A.A.Rizvi