Allahabad High Court High Court

Umesh Kumar Tyagi vs State Of U.P.And Another on 18 June, 2010

Allahabad High Court
Umesh Kumar Tyagi vs State Of U.P.And Another on 18 June, 2010
Court No. - 7

Case :- APPLICATION U/S 482 No. - 21071 of 2010

Petitioner :- Umesh Kumar Tyagi
Respondent :- State Of U.P.And Another
Petitioner Counsel :- Vikrant Rana
Respondent Counsel :- Govt Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Proceeding of complaint case No.4264 of 2008 (Cantonment Board Meerut
Vs. Umesh Kumar Tyagi under Section 244 of the Cantonments Act is
challenged by the applicant on the ground that the complaint is barred by
limitation. Submission is, therefore, the summoning order is also liable to be
quashed.

Issue notice to the opposite party No.2.

Let counter affidavit be filed within three weeks. Applicant will have two
weeks thereafter to file rejoinder affidavit.

List after expiry of the aforesaid period.

Till the next date of listing, proceedings of case No.4264 of 2008
(Cantonment Board Meerut Vs. Umesh Kumar Tyagi under Section 244 of
the Cantonments Act pending in the Court of Chier Judicial Magistrate,
Meerut shall remain stayed.

Order Date :- 18.6.2010
Pr/-