Court No. - 50 Case :- CRIMINAL REVISION No. - 2771 of 2010 Petitioner :- Johnson V. Edicula Respondent :- State Of U.P. And Others Petitioner Counsel :- Kamini Pandey,Ajay Dubey Respondent Counsel :- Govt. Advocate Hon'ble Ashok Kumar Roopanwal,J.
Heard learned counsel for the revisionist, learned AGA for the State and
perused the record.
Admit.
Issue notice to O.P. No. 2, who may file counter affidavit within two
weeks. Rejoinder affidavit, if any, may be filed within one week thereafter.
List immediately after expiry of the aforesaid period.
By the next date of listing the operation of the impugned order dated
19.6.10 passed by the Principal Judge, Family Court, Agra in case no.368 of
2005, under Section 125, Cr.P.C. shall remain stayed provided the revisionist
pays all the due amount till the month of August 2010 calculated at the rate of
Rs.1,600/- per month from the date as ordered by the trial court and continues
to pay the same by 7th day of each month from October 2010.
The amount so deposited by the revisionist may be withdrawn by O,.P. No.
2.
Order Date :- 23.7.2010
T. Sinha