Allahabad High Court High Court

Somu Alias Guru And Another vs State Of U.P. & Another on 6 August, 2010

Allahabad High Court
Somu Alias Guru And Another vs State Of U.P. & Another on 6 August, 2010
Court No. - 49

Case :- APPLICATION U/S 482 No. - 25086 of 2010

Petitioner :- Somu Alias Guru And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Brij Raj
Respondent Counsel :- Govt. Advocate

Hon'ble Bala Krishna Narayana,J.

Heard learned counsel for the applicants and the learned A.GA. for the State.

Learned A.GA. who has accepted notice on behalf of the opposite party no. 1
prays for and is allowed four weeks’ time for filing counter affidavit.

Issue notice to the opposite party no. 2 who may also file counter affidavit
within the same period. Rejoinder affidavit, if any, may be filed within two
weeks thereafter.

List this case on 27.09.2010.

Considering the submissions made on behalf of learned counsel for the
applicant and the facts stated it is provided that till the next date of listing,
further proceedings in N.C.R. No. 28 of 2009 (State Vs. Krishna Kant Pandey
and others), pending in the court of Judicial Magistrate, Varanasi shall
remain stayed.

Order Date :- 6.8.2010
YK