Court No. - 54 Case :- APPLICATION U/S 482 No. - 498 of 2010 Petitioner :- Smt. Beerwati Respondent :- State Of U.P. And Another Petitioner Counsel :- Harish Chandra Respondent Counsel :- Govt. Advocate Hon'ble Ravindra Singh,J.
Heard learned counsel for the applicant and learned A.G.A.
It is contended by learned counsel for the applicant that the FIR against
Mukukl Agrawal, Chairman, Air one Aviation Academy has been lodged in
Case Crime No. 558 of 2009 under sections 467, 468, 420, 471 I.P.C.
Issue notice to O.P. No. 2 returnable within four weeks.
In view of the submissions made by the learned counsel for the applicantsand
the learned A.G.A. further proceedings of Complaint Case No. 1918 of 2009
under section 138 N.I.Act, P.S. Kavi Nagar, District Ghaziabad pending in
the court of Special Judicial Magistrate ( C.B.I.), Ghaziabad shall remain
stayed till the next date of listing.
List after four weeks for orders.
Order Date :- 11.1.2010
Su