Court No. - 50 Case :- CRIMINAL REVISION No. - 109 of 2010 Petitioner :- Smt. Lalita Singh And Others Respondent :- State Of U.P. And Another Petitioner Counsel :- L.P. Singh Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav, J.
Heard learned counsel for revisionists and learned A.G.A. for the
State.
The instant revision is directed against order dated 10.12.2009
passed by Judicial Magistrate Ist, Ballia, whereby revisionists have
been summoned under Sections 323, 504, 506, 324 I.P.C. Police
Station Sahatwar, District Ballia.
Issue notice to opposite party no.2 returnable at an early date.
Counter affidavit may be filed within three weeks from the date of
receipt of notice. Rejoinder affidavit may be filed within three
weeks thereafter.
List immediately on expiry of the aforesaid period.
Till the next date of listing, operation of the impugned order dated
10.12.2009 passed by Judicial Magistrate Ist, Ballia, in criminal
case no.2301 of 2007 Dharmnath Vs. Chandan and others under
Sections 323, 504, 506, 324 I.P.C. Police Station Sahatwar,
District Ballia, shall remain stayed.
Order Date :- 12.1.2010
rkg