Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 648 of 2010 Petitioner :- Jitendra Singh & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- C.K. Jha Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard learned counsel for the petitioners 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.4 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 petitioners, namely, Jitendra Singh, Yogendra
Singh, Shailendra Singh, Vipin, Ram Sewak and Nawab Singh who are
wanted in Case Crime No.255 of 2009, under Sections 147, 323, 504,
506 I.P.C. read with Section 3(i)(x) S.C./S.T. Act, P.S. Bela, District
Auraiya 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 :- 18.1.2010
Mustaqeem.