Allahabad High Court High Court

Meena And Others vs State Of U.P. & Another on 29 July, 2010

Allahabad High Court
Meena And Others vs State Of U.P. & Another on 29 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 24032 of 2010

Petitioner :- Meena And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Akhilesh Srivastava,Amit Kishore,Mohit Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Connect this application along with Crl. Misc. Application no. 23520 of 2010.

Issue notice to respondent No. 2 returnable within three weeks. Learned AGA
as well as respondent No. 2 may file counter affidavit within the aforesaid
period. Learned counsel for the applicants will have the same time thereafter
to file rejoinder affidavit.

List this case in the week commencing 20.09.2010 before the appropriate
Bench.

Till the next date of listing, further proceedings of case no. 354 of 2010 (Case
Crime No. 460 of 2009), under Section 306 I.P.C., Police Station-Delhi Gate,
District-Aligarh shall remain stayed against the applicants. It is made clear
that the trial of the wife and father-in-law, Anil Kumar Agrawal has not been
stayed by this order which shall be taken to its logical ends. When the case is
listed again the name of Sri H. P. Singh as learned counsel for the respondent
no. 2 be also shown in the cause list.

Order Date :- 29.7.2010
F.H.