Allahabad High Court High Court

Janmejay vs State Of U.P.Thru Investigating … on 6 July, 2010

Allahabad High Court
Janmejay vs State Of U.P.Thru Investigating … on 6 July, 2010
Court No. - 5

Case :- U/S 482/378/407 No. - 2255 of 2002

Petitioner :- Janmejay
Respondent :- State Of U.P.Thru Investigating Officer, Lucknow & Another
Petitioner Counsel :- Janardan Prasad
Respondent Counsel :- Govt.Advocate,Anil Yadav

Hon'ble Vedpal,J.

Learned counsel for the petitioner as well as learned A.G.A. are present.
Learned counsel for the petitioner filed supplementary rejoinder affidavit,
which is taken on record.

It reveals from the perusal of the record that this court vide order dated
11.8.2008 had directed the State to file statement recorded by the
Investigating Officer in support of the chargesheet as has been disclosed in
para 8 of the counter affidavit. The same has not been filed as yet.

Learned A.G.A. seeks two weeks’ time to file the statement recorded by the
I.O.

List after two weeks.

Order Date :- 6.7.2010
Shukla