Allahabad High Court High Court

Subodh vs State Of U.P. & Another on 10 August, 2010

Allahabad High Court
Subodh vs State Of U.P. & Another on 10 August, 2010
Court No. - 43

Case :- APPLICATION U/S 482 No. - 25379 of 2010

Petitioner :- Subodh
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Rajeev Chaddha
Respondent Counsel :- Govt. Advocate

Hon'ble Ravindra Singh,J.

Heard learned counsel for the applicant and learned A.G.A.
It is contended by the learned counsel for the applicant that in respect of
other co-accused Maniram and other proceedings of the courts below
have been stayed by another bench of this court vide order dated 4.8.2010
in criminal misc. application no. 19919 of 2010, therefore, the
proceedings pending against the applicant may also be stayed.
Connect with criminal misc. application no.19919 of 2010.
Issue notice to O.P. 2 returnable within a period of four weeks.
In view of the submissions made by the learned counsel for the applicants
and the learned A.G.A. further proceedings in complaint case no. 1559 of
2007 under sections 120-B,471,366,368,342,500 and 506 I.P.C. pending
in the court of Additional Chief Judicial Magistrate, Ghaziabad shall
remain stayed till the next date of listing.

List after four weeks along with the connected criminal application
application no.19919 of 2010 before the appropriate bench.
Order Date :- 10.8.2010
N.A.