Allahabad High Court High Court

Virendra Alias Munna And Another vs State Of U.P. & Another on 2 July, 2010

Allahabad High Court
Virendra Alias Munna And Another vs State Of U.P. & Another on 2 July, 2010
Court No. - 54

Case :- APPLICATION U/S 482 No. - 22167 of 2010

Petitioner :- Virendra Alias Munna And Another
Respondent :- State Of U.P. & Another
Petitioner Counsel :- V.K.Maheshwari
Respondent Counsel :- Govt. Advocate

Hon'ble Vinod Prasad,J.

Heard learned counsel for the applicants and the learned A.G.A.
Learned counsel for the applicants is directed to serve notice respondent no. 2
through personally within a period of a week from today. The notice will
indicate that the matter will come up on 21.07.2010 on the date fixed Smt.
Sangeeta, applicant no. 2 and her husband Virendra @ Munna, applicant no. 1
as well as Smt. Sunita, Respondent no. 2 and her husband Pushpendra are
directed to be present personally before this Court.
List this case on 21.07.2010.

Till the next date of listing no coercive action shall be taken against the
applicants in Case No. 1182/9 of 2010 (arising out of case crime no. 2572(C)
of 2007), under Sections 323, 504, 506 I.P.C., Police Station Kotwali Nagar,
District-Muzaffar Nagar.

Order Date :- 2.7.2010
Sharad