Court No. - 54 Case :- APPLICATION U/S 482 No. - 9297 of 2010 Petitioner :- Munne And Another Respondent :- State Of U.P. And Another Petitioner Counsel :- Rajesh Dwivedi Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicants and learned A.G.A.
It is contended by the learned counsel for the applicants that in the
present case, the land was mortgaged by the applicants, the same was
taken back, thereafter, the FIR of this case has been lodged against the
applicants.
The learned A.G.A. prays for and is granted four weeks time to file
counter affidavit.
Issue notice to O.P. 2 returnable within a period of four weeks.
In view of the submissions made by the learned counsel for the
applicants and the learned A.G.A., further proceedings in case crime
No. C-7/09 under sections 420, 406, 506 I.P.C., pending in the court of
learned A.C.J.M. 1st, Kanpur Dehat shall remain stayed till the next
date of listing.
List after four weeks for orders.
Order Date :- 2.4.2010
Su