Court No. - 54 Case :- APPLICATION U/S 482 No. - 1037 of 2010 Petitioner :- Shivanand Respondent :- State Of U.P. And Another Petitioner Counsel :- Amit Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard the learned counsel for the applicant and the learned A.G.A.
It is contended by the learned counsel for the applicant that in the present case
no notice has been served to the applicant even date of service of notice has
not been mentioned in the complaint.
Issue notice to O.P. 2 returnable within a period of four weeks.
In view of the submissions made by the learned counsel for the applicant and
the learned A.G.A. further proceedings in complaint case no. 1022 of 2007
under section 138 N.I. Act P.S. Shahganj district Agra pending in the court of
Additional Judicial Magistrate 24, Agra shall remain stayed till the next date
of listing.
List after four weeks for orders.
Order Date :- 18.1.2010
N.A.