Court No. - 50 Case :- CRIMINAL REVISION No. - 2816 of 2010 Petitioner :- Raj Kumar Respondent :- State Of U.P. & Another Petitioner Counsel :- K.K. Dwivedi Respondent Counsel :- Govt. Advocate Hon'ble Ashok Kumar Roopanwal,J.
It has been argued by Mr. K.K. Dwivedi, learned counsel for the revisionist
that the order dated 4.5.10 is in the printed proforma and the court did not
apply its mind while taking cognizance, which is a must.
Issue notice to the opposite party no.2 to file counter affidavit within a
period of 3 weeks’. Rejoinder, if any, may be filed within 1 week thereafter.
List thereafter.
Till the next date of listing, further proceedings of Complaint Case No.520
of 2010, State of U.P. through Drug Inspector Vs. Raj Kumar, under Section
18/27, Drug and Cosmetics Act, P.S. Kotwali, District Agra, pending before
the Special CJM, Agra shall remain stayed.
Order Date :- 27.7.2010
T. Sinha