Court No. - 50 Case :- CRIMINAL REVISION No. - 261 of 2010 Petitioner :- Lala @ Lal Bahadur & Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Uma Nath Pandey,Rajiv Gupta Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the revisionist.
Summoning order in Case No. 7343 of 2008 ( State Vs Surya
Narain and others) under sections 143, 323, 504, 506, 427, 325
I.P.C.and 3(1) (X) S.C./S.T. Act is impugned in the instant
revision.
The submission is that the opposite party No. 2 has been convicted
on the basis of complaint case instituted at the instance of the
revisionist. During the pendency of this proceedings O.P.No. 2
was pressurising the revisionist to compromise the matter in
complaint case which is refused.
Issue notice to the O.P.No.-2 returnable at an early date. Learned
A.G.A. accepted notice on behalf of respondent No.-1. Respondent
No.-2 may file counter affidavit within period of three weeks from
the date of receipt of notice. Learned A.G.A. may also file counter
affidavit within four weeks. Rejoinder affidavit may be filed
within three weeks thereafter.
List this case after expiry of the aforesaid period.
Till the next date of listing, operation of the impugned order dated
04.1.2010 passed by C.J.M., Sant Kabir Nagar in Case No. 7343 of
2008 ( State Vs Surya Narain and others) shall remain stayed.
Order Date :- 22.1.2010
S.A.A.Rizvi