Allahabad High Court High Court

Subhash Chandra Mishra vs State Of U.P.And Another on 27 January, 2010

Allahabad High Court
Subhash Chandra Mishra vs State Of U.P.And Another on 27 January, 2010
Court No. - 19

Case :- APPLICATION U/S 482 No. - 33826 of 2009

Petitioner :- Subhash Chandra Mishra
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Ved Prakash Pandey
Respondent Counsel :- Govt.Advocate

Hon'ble Ashok Kumar Roopanwal,J.

Heard Mr. V. P. Pandey, learned counsel for the applicant, learned AGA for
the State and perused the record.

It has been argued by Mr. Pandey that even if all the allegations contained in
the F.I.R. are treated to be true that would make out a case for cancellation of
the sale deed as the sale deed, on the basis of the contents of the FIR, would
be without consideration and is liable to be cancelled.

Issue notice to respondent no. 2.

Both the respondents may file counter affidavit within two weeks. Rejoinder
affidavit, if any, may be filed within one week thereafter.

List thereafter.

Till then the proceedings of Criminal Case No. 6433 of 2009, pending in the
Court of A.C.J.M. 1st, Shahjahanpur, shall remain stayed.

Order Date :- 27.1.2010
Pcl