Allahabad High Court High Court

Pappu Lal Yadav @ Pappu Daini @ … vs State Of U.P. And Others on 12 January, 2010

Allahabad High Court
Pappu Lal Yadav @ Pappu Daini @ … vs State Of U.P. And Others on 12 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 437 of 2010

Petitioner :- Pappu Lal Yadav @ Pappu Daini @ Shivdani Yadav
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Praveen Kr. Giri,S.B. Maurya
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.

Connect this Writ Petition along with Criminal Misc. Writ Petition No.26557
of 2009.

Issue notice to respondent no.3, who may file counter affidavit within four
weeks. Learned A.G.A. may also file counter affidavit within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List this matter after expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioner, namely, Pappu Lal Yadav @ Pappu Daini
@ Shivdani Yadav, who are involved in case crime no. Nill of 2009, under
Sections 419,420, 467,468,471 and 506 I.P.C., P.S. Sorav, District Allahabad
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 :- 12.1.2010
Asha