Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Satendra And 4 Ors. vs State Of U.P. And Another
2014 Latest Caselaw 4881 ALL

Citation : 2014 Latest Caselaw 4881 ALL
Judgement Date : 25 August, 2014

Allahabad High Court
Satendra And 4 Ors. vs State Of U.P. And Another on 25 August, 2014
Bench: Vipin Sinha



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

?Court No. - 41
 

 
Case :- APPLICATION U/S 482 No. - 33643 of 2014
 

 
Applicant :- Satendra And 4 Ors.
 
Opposite Party :- State Of U.P. And Another
 
Counsel for Applicant :- Vinod Tripathi
 
Counsel for Opposite Party :- Govt. Advocate
 

 
Hon'ble Vipin Sinha,J.

Heard learned counsel for the applicants and learned A.G.A.

Learned A.G.A. has accepted notice on behalf of opposite party no. 1.

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

Four weeks time is granted to opposite party no. 2 as well as learned A.G.A. to file counter affidavit. Rejoinder affidavit may be filed within three weeks thereafter.

List thereafter.

After hearing learned counsel for the applicants and also in view of the averments made in the affidavit accompanying the application under Section 482 Cr.P.C., prima facie, a case for grant of an interim relief is made out. 

Until further orders of this Court, further proceedings of Case Crime No. 803 of 2009, under Sections 147, 506, 420 I.P.C., P.S. Kankarkheda, District Meerut shall remain stayed as against the applicant.

Order Date :- 25.8.2014

Ajay

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter