Allahabad High Court High Court

Lakhan Singh vs State Of U.P. & Another on 10 May, 2010

Allahabad High Court
Lakhan Singh vs State Of U.P. & Another on 10 May, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 16112 of 2010

Petitioner :- Lakhan Singh
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Ajay Kumar Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.

It is contended by learned counsel for the applicant that in the present case
notice has not been served upon the applicant even the date of service of
notice has not been mentioned in the compliant.

Issue notice to O.P. No. 2 returnable within four weeks.

Considering the facts, it is directed that the further proceedings of complaint
case No. 596 of 2009 under section 138 N.I. Act pending in the court of
Judicial Magistrate, Konch, Jalaun shall remain stayed till the next date of
listing.

List after four weeks for orders.

Order Date :- 10.5.2010
RPD