Allahabad High Court High Court

Rameshwar Dayal vs State Of U.P. on 5 January, 2010

Allahabad High Court
Rameshwar Dayal vs State Of U.P. on 5 January, 2010
Court No. - 50

Case :- CRIMINAL MISC. WRIT PETITION No. - 25535 of 2009

Petitioner :- Rameshwar Dayal
Respondent :- State Of U.P.
Petitioner Counsel :- Santosh Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

This Criminal Writ Petition has been filed challenging the impugned order
dated 6.10.2009 and 14.10.2009, rejecting the application for withdrawal of
the proceedings in Case Crime no. 50 of 2000,(S.T.No.260 of 2008) under
sections 147, 148, 149, 323, 324, 504, 506 IPC & 3 (1) (x) S.C./S.T. Act
(State of U.P. Vs. Raghuraj Singh and others) P.S. Bidhuna, District: Auraiya.
Learned AGA has accepted notice on behalf of the State. He prays for and is
allowed four weeks’ time to file counter affidavit. Rejoinder affidavit, if any,
may be filed within three weeks thereafter.

List this case after expiry of the aforesaid period.
Looking to the facts and circumstances of the case, till the next date of listing
the operation and effect of impugned orders dated 6.10.2009 and 14.10.2009
passed by learned CJM and learned ADJ (FTC -I), Auraiya in the proceedings
of Case Crime No.50 of 2000,(S.T.No.260 of 2008) under sections 147, 148,
149, 323, 324, 504, 506 IPC & 3 (1) (x) S.C./S.T. Act (State of U.P. Vs.
Raghuraj Singh and others) P.S. Bidhuna, District: Auraiya, shall remain
stayed.

Order Date :- 5.1.2010
PKC