Court No. - 7 Case :- APPLICATION U/S 482 No. - 20665 of 2010 Petitioner :- Nitish Dutta Pandey And Others Respondent :- State Of U.P. & Others Petitioner Counsel :- K.K.Singh,Akhilanand Mishra Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav,J.
Heard learned counsel for the applicant and learned AGA for
the State.
Proceeding in a Complaint Case no. 94 of 2009, Bhupendra
Pratap Singh Vs. Nitish Dutta Pandey and others, under
Sections 323, 332, 504, 506 IPC pending in the court of J.M.
3rd, Gorakhpur is impugned.
Issue notice to opposite party no. 2 returnable at an early date.
Counter affidavit may be filed within three weeks from the
date of receipt of notice. Rejoinder affidavit may be filed
within three weeks thereafter.
List after expiry of the aforesaid period before the appropriate
court.
Till the next date of listing, further proceedings in Complaint
Case No. 94 of 2009, Bhupendra Pratap Singh Versus Nitish
Dutta Pandey, under Sections 323, 332, 504, 506 IPC, Police
Station Belipar, District Gorakhpur and summoning order
dated 26.04.2010 passed by Judicial Magistrate 3rd,
Gorakhpur shall remain stayed.
Order Date :- 15.6.2010
arun