Allahabad High Court High Court

Munni Lal vs State Of U.P. And Another on 1 February, 2010

Allahabad High Court
Munni Lal vs State Of U.P. And Another on 1 February, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 1819 of 2010

Petitioner :- Munni Lal
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Haridawar Singh
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 respect
of the co-accused Kishun Dhari and others, the interim order dated
6.10.2009 has been passed by another bench of this Court in Criminal
Misc. Application No. 19633 of 2009 whereby the proceedings have
been stayed.

Connect with Crl. Misc. Application No. 19633 of 2009.
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 no. 5382
of 2009 under sections 419, 420, 467, 468, 471 I.P.C., Police Station
Raunapur, District Azamgarh pending in the court of learned Judicial
Magistrate, Court No. 6, Azamgarh shall remain stayed till the next date
of listing.

List after four weeks for orders along with the aforesaid connected
application.

Order Date :- 1.2.2010
Su