Allahabad High Court High Court

Kamla Prasad Bajpai vs The State Of U.P. on 12 January, 2010

Allahabad High Court
Kamla Prasad Bajpai vs The State Of U.P. on 12 January, 2010
Court No. - 17

Case :- U/S 482/378/407 No. - 3561 of 2009

Petitioner :- Kamla Prasad Bajpai
Respondent :- The State Of U.P.
Petitioner Counsel :- Singh Vinod Kumar,G.P. Mishra
Respondent Counsel :- G.A.

Hon'ble Ashok Srivastava,J.

Issue notice to opposite party no.2 returnable at an early date.
I have learned counsel for the petitioner on his prayer to stay the proceedings
of the lower court. I have gone through the order impugned passed by the
lower court on 20.8.2009.

Keeping in view the nature of this order, it is directed that the proceedings of
the lower court shall continue, but judgment in the case shall not be
pronounced till further order of this Court.
List this case in the week commencing 25.1.2010.
Order Date :- 12.1.2010
IA