Court No. - 50 Case :- CRIMINAL REVISION No. - 305 of 2010 Petitioner :- R.P. Tiwari Respondent :- State Of U.P. & Another Petitioner Counsel :- Satyam Singh,Shiv Nath Singh Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastava,J.
Heard learned counsel for the revisionist.
Summoning order dated 03.11.2009 passed by M.M. Court No.5,
Kanpur Nagar in Complaint Case No. 6119 of 2008 ( Mahima
Shankar Vs R.P.Tiwari) under sections 167 and 182 I.P.C.is
impugned in the instant revision.
Issue notice to the O.P.No.-2 returnable at an early date. Learned
A.G.A. accepted notice on behalf of respondent No.-1. Respondent
No.-2 may file counter affidavit within period of three weeks from
the date of receipt of notice. Learned A.G.A. may also file counter
affidavit within four weeks. Rejoinder affidavit may be filed
within three weeks thereafter.
List this case after expiry of the aforesaid period.
Till the next date of listing, operation of the impugned order dated
03.11.2009 passed by M.M. Court No.5, Kanpur Nagar in
Complaint Case No. 6119 of 2008 ( Mahima Shankar Vs
R.P.Tiwari) under sections 167 and 182 I.P.C. shall remain stayed.
Order Date :- 27.1.2010
S.A.A.Rizvi