Court No. - 45 Case :- APPLICATION U/S 482 No. - 26781 of 2010 Petitioner :- Rajendra Singh And Another Respondent :- State Of U.P. & Another Petitioner Counsel :- Anil Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Dayal Khare,J.
Vide order dated 09.08.2010, this Court on the prayer made by learned
A.G.A. had granted three days for obtaining instruction in the matter
telephonically.
Today when the case was taken up, learned A.G.A. states that letter has
already been sent but no instruction in the matter has been received and prays
for and is granted two weeks’ time for obtaining instruction/filing counter
affidavit.
List thereafter before appropriate Court.
Till the next date of listing, no coercive action shall be taken against the
applicants in Case No. 5134 of 2007, under Sections 307, 323, 504 I.P.C.,
pending before learned Additional Chief Judicial Magistrate, Court No.1,
District Muzaffarnagar.
Order Date :- 12.8.2010
S.Ali