Allahabad High Court High Court

Km. Karishma vs State Of U.P. & Another on 30 June, 2010

Allahabad High Court
Km. Karishma vs State Of U.P. & Another on 30 June, 2010
Court No. - 40

Case :- CRIMINAL REVISION No. - 2436 of 2010

Petitioner :- Km. Karishma
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Mohammad Ayub
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the revisionist and the learned AGA.

Learned counsel for the revisionist is directed to serve respondent no. 2
through RPAD within a period of a week from today. Respondent no. 2 as
well as learned AGA may file counter affidavit, if they desire within three
weeks.

List this revision before appropriate Bench in the 1st week of August, 2010
for final adjudication.

Till the next date of listing, the operation of the impugned order dated
19.6.2010 passed by A.C.J.M., Court No. 7, Agra in case no. 169/2009 (State
Vs. Rajendra Sharma and others), under Section 319 Cr.P.C. shall remain
stayed in respect of revisionist only.

It is made clear that the summoning order of the other two co-accused namely
Saroj Sharma and Rajeev Sharma has not been stayed and their trial be taken
to its logical end.

Order Date :- 30.6.2010
AKG/-