Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 720 of 2010 Petitioner :- Mahfooz @ Idu & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Bal Ram Gupta 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.
It is submitted by learned counsel for the petitioners that it is a case of no
injury. Appellants have not got any criminal antecedent.
Issue notice to respondent no. 4,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 petitioners, namely, Mahfooz alias Idu, Shanu Bose,
Monu Pahari alias Rashid and Nadeeem Langra,who are involved in case
crime no.368 of 2009, under Sections 147, 148,149 and 307 I.P.C., P.S.
Anwar Ganj, District Kanpur Nagar shall remain stayed of course subject to
the restraint that the petitioners shall fully cooperate with the investigation
and shall appear as and when called upon to assist in the investigation.
Order Date :- 19.1.2010
Asha