Allahabad High Court High Court

Surendra Kumar vs State Of U.P. And Another on 7 January, 2010

Allahabad High Court
Surendra Kumar vs State Of U.P. And Another on 7 January, 2010
Court No. - 28

Case :- U/S 482/378/407 No. - 24 of 2010

Petitioner :- Surendra Kumar
Respondent :- State Of U.P. And Another
Petitioner Counsel :- R.P. Misra
Respondent Counsel :- Govt Advocate

Hon'ble Alok K. Singh,J.

Heard the learned counsel for the petitioner and learned A.G.A. who has put
in appearance on behalf of State of U.P., opposite party no.1.

Issue notice to opposite party no.2 returnable at an early date.

Steps may be taken within seven days by registered post failing which the
interim order which is being passed hereinbelow shall come to an end
automatically.

List immediately after service.

Learned counsel for the petitioner submits that the required satisfaction has
not been recorded while passing the order under Section 319 Cr.P.C.

It appears to be an arguable case.

As an interim measure it is provided that the operation of the impugned order
10.09.2009 under Case Crime No.350 of 1999, under Sections 419, 420, 567,
468 I.P.C., Police Station Kotwali Bikapur, District Faizabad so far it relates
to the petitioner shall remain stayed till the next date of listing.

Order Date :- 7.1.2010
PAL/