Allahabad High Court
Radhey Lal Jaiswani & Others vs State Of U.P. & Others on 10 August, 2010
Court No. - 50 Case :- CRIMINAL MISC. WRIT PETITION No. - 14574 of 2010 Petitioner :- Radhey Lal Jaiswani & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Devendra Kumar Respondent Counsel :- Govt. Advocate Hon'ble S.C. Agarwal,J.
Heard learned counsel for the petitioners and learned A.G.A.
for the State.
Learned counsel for the petitioners submitted that it is a
matter of civil nature.
Issue notice to respondent no.4.
Counter affidavit be filed within four weeks.
Rejoinder affidavit, if any, may be filed within two weeks
thereafter.
List after the expiry of aforesaid period.
Till the next date of listing, no coercive process shall be
taken against the petitioners in pursuance of summoning
order passed by A.C.J.M., Court No.6, Jhansi vide order
dated 12.1.2010 in complaint case no.105 of 2007.
Order Date :- 10.8.2010
ss