Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 1]

Allahabad High Court

Smt. Rajni Chauhan Alias Rinki vs State Of U.P. on 17 June, 2010

Author: Poonam Srivastava

Bench: Poonam Srivastava

Court No. - 7

Case :- APPLICATION U/S 482 No. - 20887 of 2010

Petitioner :- Smt. Rajni Chauhan Alias Rinki
Respondent :- State Of U.P.
Petitioner Counsel :- Vikrant Rana
Respondent Counsel :- Govt. Advocate

Hon'ble Mrs. Poonam Srivastava,J.

Heard learned counsel for the applicant and learned A.G.A. for the State.

The grievance is that the applicant's husband was murdered and the FIR registered as case crime no.141 of 2010 under Section 302 IPC. The police submited final rpeort after completing investigation and the final report has been accepted without issuing notice to the first informant.

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

Counter affidavit may be filed within three weeks. Rejoinder affidavit may be filed within three weeks thereafter.

List for admission immediately on expiry of the aforesaid period.

Till the next day of listing, the impugned order dated 16.4.2010 passed by the Chief Judicial Magistrate, Gautambudh Nagar in case crime no.141 of 2010 under Section 302 IPC of P.S. Sector 58, Noida, Distrit Gautambudh Nagar shall remain stayed.

Order Date :- 17.6.2010 P