Court No. - 41 Case :- CRIMINAL REVISION No. - 2428 of 2004 Petitioner :- Smt. Mithilesh Respondent :- State Of U.P. And Another Petitioner Counsel :- Ajay Kumar Singh,V.K. Singh Respondent Counsel :- Govt. Advocate Hon'ble Rajesh Chandra,J.
Learned counsel for the revisionist and learned A.G.A and are
present.
Notice was sent to the Opp.Party No. 2 Ved Pal through Chief Judicial
Magistrate, Baghpat. C.J.M. Baghpat has reported vide letter dated
15.7.2004 that Ved Pal is not available on the given address and it has
been reported by the police that he is living in Haryana but his address
is not known. Father of Ved Pal had given telephone number of Ved
Pal and when the constable tried to contact him on the said telephone
number, the same could not be connected.
In the abovenoted circumstances, I do not feel that any useful purpose
would be served by issuing a fresh notice ad the Opp. Party No. 2 is
not living on the address given in the charge-sheet.
List this case on 10.8.2010 for arguments.
Order Date :- 19.7.2010
n.u.