Allahabad High Court High Court

Lakshmi Singh And Another vs State Of U.P. And Others on 5 January, 2010

Allahabad High Court
Lakshmi Singh And Another vs State Of U.P. And Others on 5 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 26653 of 2009

Petitioner :- Lakshmi Singh And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sahab Tiwawri
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Shri Kant Tripathi,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. 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 one week 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, Lakshmi Singh and Vishwa Vir Singh
who are wanted in case crime No. 346 of 2009 under sections 420, 406, 380
I.P.C. police station Loha Mandi District Agra shall remain stayed of course
subject to the restraint that the petitioners shall fully cooperate with the
investigation.

Order Date :- 5.1.2010
o.k.