Allahabad High Court High Court

Jai Ram And Others vs State Of U.P. And Another on 18 June, 2010

Allahabad High Court
Jai Ram And Others vs State Of U.P. And Another on 18 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 21070 of 2010

Petitioner :- Jai Ram And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Surendra Tiwari
Respondent Counsel :- Govt Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the applicant and learned AGA for the State.

The complaint case has been preferred as a counterblast to the criminal
proceedings initiated at the instance of the applicants.

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 after expiry of the aforesaid period before the appropriate Court.

Till the next date of listing, further proceedings in Complaint Case No. 236 of
2010 (Satish Vs. Jai Ram and others), under Sections 323, 452, 504, 506 IPC,
P.S. Badalpur, District Gautam Budh Nagar pending in the court of Judicial
Magistrate, Gautam Budh Nagar, shall remain stayed.

Order Date :- 18.6.2010
vinay