Allahabad High Court High Court

Sukhveer Singh And Others vs State Of U.P. & Another on 17 June, 2010

Allahabad High Court
Sukhveer Singh And Others vs State Of U.P. & Another on 17 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 20837 of 2010

Petitioner :- Sukhveer Singh And Others
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Anurag Pathak,Kumar Dhananjay
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the applicants and learned AGA for the State.

This is a case of no injury. The Proceeding in the complaint case has been
challenged.

Issue notice to opposite party no. 2 returnable at an early date. Counter
affidavit may be filed within three weeks from the date of receipt of notice.
Rejoinder affidavit may be filed within three weeks thereafter.

List after expiry of the aforesaid period before the appropriate Court.

Till the next date of listing, further proceedings in Complaint Case No. 164 of
2009 (Smt. Renu Vs. Dharmendra and others), under Sections 498-A, 323,
504, 506 I.P.C. and ¾ D.P. Act, Police Station Khurjanagar, District
Bulandshahar, pending in the court of Additional Chief Judicial Magistrate
Khurja, Bulandshahar, shall remain stayed.

Order Date :- 17.6.2010
vinay