Allahabad High Court High Court

Gaurav Jain vs State Of U.P. And Another on 3 February, 2010

Allahabad High Court
Gaurav Jain vs State Of U.P. And Another on 3 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 3242 of 2010

Petitioner :- Gaurav Jain
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Imran Ullah
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
It is contended by learned counsel for the applicant that filing of the complaint
is barred by time.

Issue notice to O.P. No. 2 returnable within four weeks.
In view of the submissions made by the learned counsel for the applicant and
the learned A.G.A. further proceedings of Complaint Case No. 1207 of 2007
under section 138 N.I.Act, pending in the court of Judicial Magistrate,
Aligarh shall remain stayed till the next date of listing.
List after four weeks for orders.

Order Date :- 3.2.2010
Su