Allahabad High Court High Court

Shohan Lal Gautam @ Gautam Netaji vs State Of U.P. And Another on 11 January, 2010

Allahabad High Court
Shohan Lal Gautam @ Gautam Netaji vs State Of U.P. And Another on 11 January, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 412 of 2010

Petitioner :- Shohan Lal Gautam @ Gautam Netaji
Respondent :- State Of U.P. And Another
Petitioner Counsel :- M.K.Shukla
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. 1715 of 2009
under section 138 N.I. Act P.S. Kotwali Nagar district Bulandshahar pending
in the court of Judicial Magistrate IInd Saharanpur shall remain stayed till the
next date of listing.

List after four weeks for orders.

Order Date :- 11.1.2010
N.A.