Allahabad High Court High Court

Raju @ Rajesh Kumar vs State Of U.P. And Another on 11 January, 2010

Allahabad High Court
Raju @ Rajesh Kumar vs State Of U.P. And Another on 11 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 82 of 2010

Petitioner :- Raju @ Rajesh Kumar
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Jai Singh Chandel,M.K. Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the revisionist.

The order dated 12.11.2009 passed on the discharge application in
S.T. No. 1681/09 under section 363, 366 I.P.C., P.S. Indirapuram,
district Ghaziabad is impugned in the instant revision.

Submission is that the applicant is a neighbour, victim and the
main accused Sanjeev had married and they appeared in this Court
in Writ Petition No. 20999 of 2009 . Their arrest was stayed vide
order dated 21.11.2009. Police submitted charge-sheet against the
revisionist though there is no allegation that he had abducted the
girl but he is only to a friend of Sanjeev who is the main accused.

Issue notice to the O.P.No.-2 returnable at an early date. Learned
A.G.A. accepted notice on behalf of respondent No.-1. Respondent
No.-2 may file counter affidavit within period of three weeks from
the date of receipt of notice. Learned A.G.A. may also file counter
affidavit within four weeks. Rejoinder affidavit may be filed
within three weeks thereafter.

List this case after expiry of the aforesaid period.

Till the next date of listing, operation of the impugned order dated
12.11.2009 in S.T. No. 1681/09 under section 363, 366 I.P.C., P.S.
Indirapuram, district Ghaziabad and further proceedings in S.T.
No. 1681/2009 pending in the Court of Addl.Sessions Judge Court
No.12 Ghaziabad shall remain stayed.

Order Date :- 11.1.2010
S.A.A.Rizvi