Allahabad High Court
Sanjay Kumar Seth vs State Of U.P. & Another on 9 August, 2010
Court No. - 50 Case :- CRIMINAL MISC. WRIT PETITION No. - 13473 of 2010 Petitioner :- Sanjay Kumar Seth Respondent :- State Of U.P. & Another Petitioner Counsel :- B.L. Verma Respondent Counsel :- Govt. Advocate Hon'ble S.C. Agarwal,J.
Heard learned counsel for the petitioner and learned AGA for the State.
Issue notice to the respondent no. 2.
Counter affidavit may be filed within six weeks.
Rejoinder affidavit may be filed within a week thereafter.
List after expiry of the aforesaid period.
Till the next date of listing, operation of the conditions imposed by the
impugned order dated 20.7.2010 passed by Sessions Judge, Bhadohi, Gyanpur
in bail application no. 307 of 2010 under section 498-A and 506 IPC and 3/4
D.P. Act, P.S. Bhadohi as well as further proceedings in respect of aforesaid
bail application shall remain stayed.
Order Date :- 9.8.2010
Gss