Court No. - 50 Case :- CRIMINAL REVISION No. - 2610 of 2010 Petitioner :- Mahipal Respondent :- State Of U.P. & Others Petitioner Counsel :- Prabhat Kumar Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Ashok Kumar Roopanwal,J.
Heard Mr. P. K. Srivastava, learned counsel for the revisionist, learned
AGA for the State and perused the record.
Admit.
Issue notice to O.P. No. 2, who may file counter affidavit within two
weeks. Rejoinder affidavit, if any, may be filed within one week thereafter.
List immediately after expiry of the aforesaid period.
By the next date of listing the operation of the impugned order dated
12.5.2010 passed by the 3rd ACJM, Rampur in case no.41 of 2010, under
Section 125, Cr.P.C. shall remain stayed provided the revisionist pays all the
due amount till the month of August 2010 calculated at the rate of Rs. 2,500/-
per month from the date of the order by 31.8.2010 and continues to pay the
same by 7th day of each month from September 2010.
The amount so deposited by the revisionist may be withdrawn by O.P. No.
2.
Order Date :- 15.7.2010
T. Sinha