Court No. - 13 Case :- U/S 482/378/407 No. - 4677 of 2009 Petitioner :- Gabbar @ Akeel Ahmad & 2 Ors. Respondent :- State Of U.P. & 2 Ors. Petitioner Counsel :- Bhoj Raj Singh,Manju Rawat Respondent Counsel :- Govt. Advocate Hon'ble Yogendra Kumar Sangal,J.
Connect with Crl.Misc. Case No. 4595 of 2009 and list in the next cause list.
Two writ petitions are filed against common order under section 319
Cr.P.C.Counter affidavit and rejoinder affiidavit if any be filed in the
meantime.Name of Sri Ashish Kumar learned counsel for opposite party be
shown on the next date of listing.
Before the above order could be signed, learned counsel for petitioner Sri
Bhog Raj Singh states that respondents are misusing the order of the trial
court about summoning the accused. He prayed for stay of the orders in the
mean while. It will not be proper to pass any order in the absence of counsel
for opposite party who has left the court.Learned counsel for petitiner prayed
to fix some specific date in the matter and he will inform the date to the
counsel for respondent in writing.
List on 3.2.2010. The case shall be heard on 3.2.2010 only when the counsel
for petitioner intimates in writing about the date fixed to the learned counsel
for respondent.