Allahabad High Court High Court

Rijwan Khan vs State Of U.P. & Another on 29 July, 2010

Allahabad High Court
Rijwan Khan vs State Of U.P. & Another on 29 July, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 2883 of 2010

Petitioner :- Rijwan Khan
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Ashwini Kumar Srivastava,Manoj Kumar Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Ashok Kumar Roopanwal,J.

Heard Mr. A. K. Srivastava, learned counsel for the revisionist, learned AGA
for the State and perused the record.

Issue notice to respondent no. 2, who may file counter affidavit within four
weeks. Rejoinder affidavit, if any, may be filed within two weeks thereafter.

List immediately after expiry of the aforesaid period.

By the next date of listing the operation of the impugned order dated 8.7.2010
passed by the Additional Sessions Judge, Court No. 15, Meerut, in Criminal
Appeal No. 106 of 2010, Rijwan Vs. State of U.P. and another, and order
dated 3.4.2010 passed by the Judicial Magistrate, Sardhana, District Meerut,
in Case No. 64 of 2010, Smt. Jahida Vs. Rijwan and others, shall remain
stayed provided the revisionist pays all the due amount till September 2010
calculated at the rate of Rs. 2000/- per month from the date as ordered by the
trial court by 30.9.2010 and continues to pay the same by 7th day of each
month from October 2010.

The amount so deposited by the revisionist may be withdrawn by respondent
no. 2.

Order Date :- 29.7.2010
Pcl