Court No. - 7 Case :- APPLICATION U/S 482 No. - 20667 of 2010 Petitioner :- Yogesh Kumar And Others Respondent :- State Of U.P. & Another Petitioner Counsel :- Pt. K.S.Tiwari Respondent Counsel :- Govt. Advocate Hon'ble Mrs. Poonam Srivastav,J.
Heard learned counsel for the applicant and learned AGA for
the State.
The submission is that it is a case of no injury.
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. 487 of 2010, Pratiksha Devi Versus Yogesh Kumar,
under Section 504, 506, 498A IPC and 3/4 D.P. Act, Police
Station Kotwali Dehar, District Mirzapur and summoning
order dated 14.04.2010 passed by the Chief Judicial
Magistrate Ist, Mirzapur shall remain stayed.
Order Date :- 15.6.2010
arun