Allahabad High Court High Court

Saroj Ranjan Shukla And Others vs State Of U.P.And Another on 7 January, 2010

Allahabad High Court
Saroj Ranjan Shukla And Others vs State Of U.P.And Another on 7 January, 2010
Court No. - 55

Case :- APPLICATION U/S 482 No. - 149 of 2010

Petitioner :- Saroj Ranjan Shukla And Others
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Shyamal Narain
Respondent Counsel :- Govt. Advocate

Hon'ble Vineet Saran,J.

Learned A.G.A. has accepted notice for respondent no.1.

Issue notice to respondent no.2 fixing a date immediately after six weeks.
Steps to be taken within a week.

All the respondents may file counter affidavit by the next date.

Considering the facts and circumstances of this case, it is provided that further
proceedings in pursuance of the order dated 19.8.2009 passed by Additional
Chief Judicial Magistrate, Court No.17, Gorakhpur in Criminal case no. 1477
of 2009 Keshari Shukla vs. Sudhir Kumar and others pending in the court of
Additional Chief Judicial Magistrate, Court No.17, Gorakhpur shall remain
stayed.

Order Date :- 7.1.2010
dps