Allahabad High Court High Court

Malik Yunus Ali vs State Of U.P. & Another on 11 August, 2010

Allahabad High Court
Malik Yunus Ali vs State Of U.P. & Another on 11 August, 2010
Court No. - 45

Case :- CRIMINAL REVISION No. - 2120 of 2010

Petitioner :- Malik Yunus Ali
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Lihazur R. Khan
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the revisionist and learned A.G.A. for the State-
respondent.

The present Criminal Revision has been filed against the judgement and order
dated 23.02.2010 passed by the Special Judge (Prevention of Corruption Act),
Bareilly in Special Case No. 12 of 2009 (State Vs. Malik Yunus Ali) under
sections 7, 13(1)(d) read with section 13(2) Prevention of Corruption Act,
1988 and under section 384/120B IPC, whereby the discharge application of
the applicant is dismissed.

Learned A.G.A. prays for and is granted four weeks’ time to file counter
affidavit. As prayed by learned counsel for the revisionist, two weeks’ time
thereafter is granted for filing rejoinder affidavit.

List immediately after expiry of aforesaid period before appropriate Court.

Order Date :- 11.8.2010
yachna