Allahabad High Court High Court

Dharam Singh And Another vs State Of U.P. & Another on 7 July, 2010

Allahabad High Court
Dharam Singh And Another vs State Of U.P. & Another on 7 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22549 of 2010

Petitioner :- Dharam Singh And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Mohd. Yusuf
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned A.G.A.
Learned counsel for the applicants is directed to serve respondent no. 2
through RPAD within a period of a week from today. Respondent no. 2 as
well as learned AGA may file a counter affidavit within three weeks. Learned
counsel for the applicant will have one week thereafter to file rejoinder
affidavit.

List in the week commencing 06.09.2010 before the appropriate Bench.
Till the next date of listing, further proceedings of the aforesaid complaint no.
6332 of 2008, under Sections 504, 506 I.P.C., P.S. Kutabshair, District
Saharanpur shall remain stayed against the applicants.
Order Date :- 7.7.2010
F.H.