Allahabad High Court High Court

Ram Dras Yadav & Others vs State Of U.P. & Another on 27 January, 2010

Allahabad High Court
Ram Dras Yadav & Others vs State Of U.P. & Another on 27 January, 2010
Court No. - 50

Case :- CRIMINAL MISC. WRIT PETITION No. - 1198 of 2010

Petitioner :- Ram Dras Yadav & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- M.N. Pathak
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the revisionist.

Summoning order dated 24.10.2010 confirmed in revision on
08.1.2010 are impugned in the instant writ petition. The petitioners
have been summoned under sections 323/34, 504, 506, 452 I.P.C.

Submission is that this is a counter blast of first Information
Report instituted at the instance of petitioner against respondent
No.2.

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 orders dated
24.10.2008 passed by Civil Judge ( Jr.Div.) Room No. 20 in
Complaint Case No. 326 of 2008 and order dated 8.1.2010 passed
in Crl. Revision No. 06 of 2009 shall remain stayed.

Order Date :- 27.1.2010
S.A.A.Rizvi