Allahabad High Court High Court

Smt. Malti Devi & Others vs State Of U.P. & Another on 22 January, 2010

Allahabad High Court
Smt. Malti Devi & Others vs State Of U.P. & Another on 22 January, 2010
Court No. - 50

Case :- CRIMINAL REVISION No. - 240 of 2010

Petitioner :- Smt. Malti Devi & Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- S. Niranjan,Dharam Pal Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the revisionists.

Allegations has been levelled by husband on his wife in Complaint
Case.

Issue notice to the O.P.No.-2 returnable at an early date. Learned
A.G.A. accepted notice on behalf of respondent No.-1. Respondent
No.-2 may file counter affidavit within period of three weeks from
the date of receipt of notice. Learned A.G.A. may also file counter
affidavit within four weeks. Rejoinder affidavit may be filed
within three weeks thereafter.

List this case after expiry of the aforesaid period.

Till the next date of listing, summoning order dated 22.12.2009
passed by Addl. Judicial Magistrate, Konch, Jalaun in Complaint
Case No. 489 of 2009 ( Govind Singh Vs Malkti Devi and others )
under sections 323, 504, 506, 452, 406 I.P.C. shall remain stayed.
Order Date :- 22.1.2010
S.A.A.Rizvi