Court No. - 50 Case :- CRIMINAL MISC. WRIT PETITION No. - 13637 of 2010 Petitioner :- Rajesh Singh Respondent :- State Of U.P. & Others Petitioner Counsel :- Dr. Arun Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Ashok Kumar Roopanwal,J.
Heard Dr. Arun Srivastava, learned counsel for the petitioner, learned AGA
for the State and perused the record.
Admit.
Issue notice to respondent no. 2, who may file counter affidavit within two
weeks. Rejoinder affidavit, if any, may be filed within one week thereafter.
List immediately after expiry of the aforesaid period.
By the next date of listing the operation of the impugned order dated
16.6.2010 passed by the Additional Sessions Judge, Court No.6, Pilibhit in
criminal revision no.178/09 and of the order dated 30.7.09 passed by the
Judicial Magistrate, Pilibhit in case no.1292 of 2007, (Annexure nos. 2 & 1
respectively to the writ petition) shall remain stayed provided the petitioner
pays all the due amount till the month of September 2010 calculated at the
rate of Rs. 1,000/- per month to the wife and Rs.500/- per month to the son
from the date as ordered by the trial court by 30.9.2010 and continues to pay
the same by 7th day of each month from October 2010.
The amount so deposited by the petitioner may be withdrawn by respondent
no. 2.
Order Date :- 29.7.2010
T. Sinha