Allahabad High Court High Court

Mahankar & Others vs State Of U.P. & Another on 4 February, 2010

Allahabad High Court
Mahankar & Others vs State Of U.P. & Another on 4 February, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 432 of 2010

Petitioner :- Mahankar & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Samir Garg
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Heard counsel for the revisionists and learned A.G.A. for the State.

The order impugned dated 4.11.2009 has been passed in
Complaint Case No. 7549 of 2007-Ratan Singh Vs. Mahankar
Singh and others, summoning the revisionists under Sections 323,
452, 354, 504, 506 I.P.C. and section 3(1)(X) SC/ST Act.

Submission is that it is a case of no injury.

Issue notice to opposite party no. 2 returnable at an early date.
Counter affidavit may be filed within three weeks from the date of
receipt of the notice. Learned A.G.A. may also file counter
affidavit within a month. Rejoinder affidavit may be filed within
three weeks thereafter.

List immediately on expiry of the aforesaid period.

Till the next date of listing, operation of the order dated 4.11.2009
passed by Chief Judicial Magistrate Bulandshahar and 30.3.2009
passed by Additional Sessions Judge, court no.8, Bulandshahar
shall remain stayed.

Order Date :- 4.2.2010

Iss