Allahabad High Court High Court

Man Singh vs State Of U.P. & Another on 16 July, 2010

Allahabad High Court
Man Singh vs State Of U.P. & Another on 16 July, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 2636 of 2010

Petitioner :- Man Singh
Respondent :- State Of U.P. & Another
Petitioner Counsel :- J.S. Tomar
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

Heard Mr. J. S. Tomar, learned counsel for the revisionist, learned AGA for
the State and perused the record.

Issue notice to respondent no. 2, who may file counter affidavit within four
weeks. Rejoinder affidavit, if any, may be filed within two weeks thereafter.

List immediately after expiry of the aforesaid period.

By the next date of listing the operation of the impugned order dated
16.4.2010 passed by the Principal Judge, Family Court, Bareilly, in Criminal
Misc. Case No. 1483 of 2006 u/s 125 Cr.P.C., shall remain stayed provided
the revisionist pays all the due amount till August 2010 calculated at the rate
as ordered by the trial court from the date of the order i.e. 16.4.2010 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The amount so deposited by the revisionist may be withdrawn by respondent
no. 2.

Order Date :- 16.7.2010
Pcl