Allahabad High Court High Court

Smt. Manju Srivastava And Another vs State Of U.P. & Another on 6 August, 2010

Allahabad High Court
Smt. Manju Srivastava And Another vs State Of U.P. & Another on 6 August, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 25106 of 2010

Petitioner :- Smt. Manju Srivastava And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- N.K.Dwivedi
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Learned counsel of the applicant is permitted to correct the prayer made in the
application.

Heard learned counsel for the applicant and learned A. G. A.

Considering the averments made by the applicant in the affidavit
accompanying this application and the facts stated by learned counsel for the
applicant as well as the material brought on record, this court is of the view
that the matter requires consideration upon receiving response from the
opposite parties.

Notice on behalf of the opposite party no. 1 has been accepted by learned
A.G.A. He prays for and is allowed four weeks’ time for filing counter
affidavit.

Issue notice to the respondent No. 2, who may also file counter affidavit

within the same period. Rejoinder affidavit if any may be filed within two

weeks thereafter.

List thereafter.

Till the next date of listing, further proceedings of Crl. Case No. 687 of
2009, under Sections-323, 504, 506 and 420 I. P. C., P. S.-Fazalganj, District-
Kanpur Nagar, pending in the Court of Additional Chief Metropolitan
Magistrate-IInd, Kanpur Nagar, shall remain stayed.

Order Date :- 6.8.2010
HR