Court No. - 54 Case :- APPLICATION U/S 482 No. - 23062 of 2010 Petitioner :- Manoj Gupta And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Raghubir Singh Respondent Counsel :- Govt. Advocate Hon'ble Vinod Prasad,J.
Heard learned counsel for the applicants and the learned A.G.A.
Learned counsel for the applicants contended that a malicious prosecution has
been launched only as a pressure tactics because pendency of the civil suit.
Learned counsel for the applicants 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 13.09.2010 before the appropriate
Bench.
Till the next date of listing, further proceedings of the aforesaid complaint
case no. 2192 of 2009, under Sections 147, 323, 504 and 506 I.P.C., P.S.
Etmadaula, District Agra shall remain stayed against the applicant.
Order Date :- 14.7.2010
F.H.