Allahabad High Court High Court

Rajit Ram vs State Of U.P. And 2 Others on 10 August, 2010

Allahabad High Court
Rajit Ram vs State Of U.P. And 2 Others on 10 August, 2010
Court No. - 18

Case :- U/S 482/378/407 No. - 3132 of 2010

Petitioner :- Rajit Ram
Respondent :- State Of U.P. And 2 Others
Petitioner Counsel :- Vivek Misra
Respondent Counsel :- Govt. Advocate

Hon'ble S.N.H. Zaidi,J.

Heard learned counsel for the petitioner, learned A.G.A. for the State and
perused the material on record.

The submission of the petitioner’s counsel is that the matter relates to a sale-
deed of the land of which co-accused were the recorded tenure-holder and
executent of the deed and the petitioner was a marginal witness and the
dispute is of civil nature and no criminal offence is, prima facie, made out
against the petitioner.

Learned A.G.A. has accepted notices on behalf of opposite parties no.1 and 2.

Issue notice to opposite party no.3 returnable at an early date.

Counter-affidavit may be filed within a period of four weeks. Rejoinder-
affidavit, if any, may be filed within two weeks thereafter.

List after six weeks.

Till the next date of listing, further proceedings in Case Crime No.484 of
2007 under sections 420, 466, 417, 120-B I.P.C., Police Station Kadipur,
District Sultanpur, so far as it relates to the petitioner, shall remain in
abeyance.

Order Date :- 10.8.2010
ank