Court No. - 43 Case :- APPLICATION U/S 482 No. - 24874 of 2010 Petitioner :- Rashid Ali Respondent :- State Of U.P.And Others Petitioner Counsel :- Rajesh Pratap Singh Parih,Smt. Neeta Shukla Respondent Counsel :- Govt Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
It is contended by learned counsel for the applicant that the applicant is a
practising Lawyer of Civil Court, Bareilly, he is resident of Shahjahanpur.
The notice under section 111 Cr.P.C. against the applicant has been issued
without affording him an opportunity of being heard and he has been directed
to furnish the bail bonds. The learned City Magistrate, Shahjahanpur has
issued illegal notice dated 11.4.2008.
Learned A.G.A.prays for and is granted four weeks time to file counter
affidavit.
Considering the submission made by learned counsel for the applicant and
learnd A.G.A., further proceedings of Case No. 250 of 2008 under sections
151, 107, 116 Cr.P.C. pending in the court of learned City Magistrate,
Shahjahanpur shall remain stayed till the next date of listing.
List after four weeks for orders.
Order Date :- 6.8.2010
Su