Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 1797 of 2010 Petitioner :- Bani Singh & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- M.S. Solanki Respondent Counsel :- Govt. Advocate,A.C. Srivastava,Azhar Hussain Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard and perused the materials on record.
The petitioners namely Bani Singh and Maneesh Kumar are wanted in case
crime No. 11 of 2010 under section 420, 120 B IPC P.S. Etmadpur Distt
Agra. The allegation is that one Om Prakash executed sale deed regarding
gata no. 523/2 in favour of petitioner no.1 wtihout any right and titleand
petitioner no.2 as the mariginal witness in the said sale deed.
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 aforesaid
period. Rejoinder affidavit if any may be filed within two weeks next
thereafter. List this matter after expiry of the aforesaid period.
Till next listing or till submission of charge sheet whichever is earlier, the
arrest of the petitioners aforesaid shall shall remain stayed subject of course to
the conditions that the petitioners shall cooperate with the smooth conduct of
investigation and shall appear as and when called upon to do so by the
Investigating officer.
MH
Order Date :- 3.2.2010
MH