Court No. - 54 Case :- APPLICATION U/S 482 No. - 1279 of 2010 Petitioner :- Gopal Singh Bhadauriya Respondent :- State Of U.P. And Another Petitioner Counsel :- Sarvesh Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
It is contended by the learned counsel for the applicant that the complaint
filed by O.P. No.2 is beyond time, it has been filed on 2.2.2009 whereas
notice was served upon the applicant on 20.11.2008.
Issue notice to O.P. 2 returnable within a period of four weeks.
In view of the submissions made by the learned counsel for the applicants
and the learned A.G.A. further proceedings in case no. 6367 of 2008
under sections under section 138 N.I. Act pending in the court of
A.C.M.M. VII Kanpur Nagar shall remain stayed till the next date of
listing.
List after four weeks.
Order Date :- 19.1.2010
N.A.