Allahabad High Court High Court

Hazi Ayyoob vs State Of U.P. & Another on 27 January, 2010

Allahabad High Court
Hazi Ayyoob vs State Of U.P. & Another on 27 January, 2010
Court No. - 50

Case :- CRIMINAL MISC. WRIT PETITION No. - 1183 of 2010

Petitioner :- Hazi Ayyoob
Respondent :- State Of U.P. & Another
Petitioner Counsel :- S.D. Kautilya
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the petitioner.
This writ petition has been filed by the petitioner against the order
dated 12.2.2009 passed by Addl. City Magistrate4 (IInd) Meerut in
Criminal Case No. 20 of 2008 and order dated 28.10.2009 passed
by Addl. Sessions Judge, Court No.13 Meerut in Criminal
Revision No. 74 of 2009.

Learned A.G.A. accepted notice on behalf of respondent No.-1.
and 2 and prays for and is allowed two weeks’ time to file counter
affidavit. Rejoinder affidavit may be filed within a week
thereafter.

Connect this case with Crl. Misc. Writ Petition No. 23857 of 2009
and list this case after expiry of the aforesaid period.

Till the next date of listing, parties shall maintain status quo as on
date with regard to the disputed property.

Order Date :- 27.1.2010
S.A.A.Rizvi