Allahabad High Court High Court

Nasibullah vs State Of U.P. & Another on 18 June, 2010

Allahabad High Court
Nasibullah vs State Of U.P. & Another on 18 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20952 of 2010

Petitioner :- Nasibullah
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Ravindra Nath Rai,Ashok Kumar Rai
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastav,J.

Connect with criminal misc. application no.14851 of 2010.

Heard learned counsel for applicant, learned A.G.A. for the State
and perused the record.

Learned counsel for applicant contented that neither applicant was
named in the F.I.R. nor charge sheet was submitted against him.
Now notice for initiating proceeding against him was issued.

Issue notice to opposite party no.2 returnable at an early date.

Opposite party no.2 may file counter affidavit within period of six
weeks. Learned A.G.A. may also file counter affidavit within
aforesaid period. Rejoinder affidavit may be filed within two
weeks thereafter.

List this case in the week commencing 3rd week of August, 2010
before appropriate Court.

Till the next date of listing, no coercive steps will be taken against
applicant in case crime no.568 of 2009 under Sections 420, 406
I.P.C. Police Station Sigra, District Varanasi.

Order Date :- 18.6.2010
rkg