Allahabad High Court High Court

Mr. Anil Grover @ Lucky vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Mr. Anil Grover @ Lucky vs State Of U.P. & Others on 4 February, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1885 of 2010

Petitioner :- Mr. Anil Grover @ Lucky
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Dr. C.P. Upadhyay
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioner and also learned A.G.A. 

appearing for the State.

We   have   been   taken   through   the   allegations   contained   in   the 

F.I.R. and the material on record. 

Issue   notice   to   respondent   no.3   who   may   file   counter   affidavit 

within four weeks. Learned A.G.A. may also file counter affidavit in 

the meantime. Rejoinder affidavit if any may be filed within two 

weeks next thereafter. 

List this matter after expiry of the aforesaid period. 

Till next date of listing or till submission of charge sheet whichever 

is  earlier,  the  arrest of the petitioner, namely,  Anil  Grover  alias 

Lucky   who   is   wanted   in   Case   Crime   No.1984   of   2009,   under 

Sections 419, 420, 467, 468 and 406 I.P.C., P.S. Gopiganj district 

Sant   Ravidas   Nagar   (Bhadohi)   shall   remain   stayed   of   course 

subject to the restraint that the petitioner shall fully cooperate with 

the  investigation  and  shall  appear  as  and  when  called  upon  to 

assist in the investigation. 

Order Date :- 4.2.2010
Shahnawaz