Allahabad High Court High Court

Vijay Kumar And Others vs State Of U.P. And Another on 2 February, 2010

Allahabad High Court
Vijay Kumar And Others vs State Of U.P. And Another on 2 February, 2010
Court No. - 25

Case :- APPLICATION U/S 482 No. - 33834 of 2009

Petitioner :- Vijay Kumar And Others
Respondent :- State Of U.P. And Another
Petitioner Counsel :- Sanjay Kr. Dubey
Respondent Counsel :- Govt.Advocate

Hon'ble Ashok Kumar Roopanwal,J.

It has been argued by Mr. Sanjay Kumar Dubey, learned counsel for
the applicants that about the same incident two FIR were lodged and
both were investigated. In both the cases police submitted the charge
sheet. The opposite party approached the High Court and got his case
stayed vide order dated 18.2.09 in criminal misc. application
no.3858/09. In such situation, the ends of justice require that cross
case should also be stayed.

Issue notice to O.P. No. 2 to file counter affidavit within 2 weeks.
Rejoinder, if any, may be filed within 1 week thereafter.
List thereafter.

Till then, further proceedings of S.T. No.43/07 arising out of case
crime no.158/06, under Sections 147, 148, 149, 307, IPC, P.S.
Hathras Gate, District Hathras, pending before the Additional Sessions
Judge/FTC-II, Hathras shall remain stayed.
Order Date :- 2.2.2010
T. Sinha