Allahabad High Court High Court

Genda Lal vs State Of U.P. & Another on 4 February, 2010

Allahabad High Court
Genda Lal vs State Of U.P. & Another on 4 February, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 476 of 2010

Petitioner :- Genda Lal
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Dr. G.S.D. Mishra,H.N. Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav, J.

Heard learned counsel for revisionist and learned A.G.A. for the
State.

Submission is that revisionist is a retailer of food products
manufactured by Brijwasi food products. Adulteration was found
on the sealed bottles of chilly sauce.

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 immediately on expiry of the aforesaid period.

Till the next date of listing, further proceeding in complaint
(criminal) case no.1934 of 2009 Nagar Swasthya Adhikari Vs.
Genda Lal and others under Section 7/16 Food Adulteration Act,
Police Station Jagdishpura, District Agra, pending in the court of
Ist Additional Chief Judicial Magistrate, Agra, shall remain stayed.

Order Date :- 4.2.2010
rkg