Allahabad High Court High Court

Ramesh Dohre And Another vs State Of U.P. And Others on 2 February, 2010

Allahabad High Court
Ramesh Dohre And Another vs State Of U.P. And Others on 2 February, 2010
Case :- APPLICATION U/S 482 No. - 1675 of 2010

Petitioner :- Ramesh Dohre And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.S. Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Rajesh Chandra,J.

Connect with Criminal Misc. Writ Petition No. 1676/2010 presented under
Section 482 Cr.P.C.

Issue notice to the Opposite Party no. 2 and 3returnable at an early date.

The applicants are directed to take appropriate steps by registered post (A.D.)
within a week. The Opposite Party no. 2 and 3 shall file the counter affidavit
within 3 weeks after the service of the notice and thereafter the applicants
may file the rejoinder affidavit with the next two weeks.

Learned A.G.A. has already received the copy of the application and may file
the counter affidavit if any in the intervening period.

List thereafter, before the appropriate bench.

The proceedings of Case Crime no. 130 of 2008, under Section 363, 366
I.P.C., P.S. Satti, District Kanpur Dehat, pending in the Court of C.J.M.
Kanpur Dehat, District Kanpur Dehat, shall remain stayed till next date of
listing.

Order Date :- 2.2.2010

Mustaqueem Ahmed