Allahabad High Court High Court

Mahaveer vs State Of U.P. & Others on 30 July, 2010

Allahabad High Court
Mahaveer vs State Of U.P. & Others on 30 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 24129 of 2010

Petitioner :- Mahaveer
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.B.Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicant and learned AGA and perused the
material on record including the order passed by the Board of Revenue in
Revision No. 1013/08-09.

Learned counsel for the applicant 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 a counter affidavit within three weeks. Learned counsel
for the applicant will have one week thereafter to file rejoinder affidavit.
List this case in the week commencing 04.10.2010 before the appropriate
Bench.

Till the next date of listing, further proceedings of criminal case no. 295 of
2010, under Sections 420, 463, 464, 468, 467, 470, 471 I.P.C., P.S.
Suriyawan, District-Sant Ravi Das Nagar shall remain stayed against the
applicant.

Order Date :- 30.7.2010
Sharad