Allahabad High Court High Court

Ashish Singh vs State Of U.P. & Others on 30 June, 2010

Allahabad High Court
Ashish Singh vs State Of U.P. & Others on 30 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. WRIT PETITION No. - 11236 of 2010

Petitioner :- Ashish Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Nisheeth Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Vineet Saran,J.

Hon’ble Prakash Krishna,J.

Learned A.G.A. has accepted notice for the respondents no.1 to 3.

Issue notice to the respondent no.4 fixing a date immediately after one
month.

All the respondents may file counter affidavit by the next date.

Considering the facts and circumstances of this case and on perusal of the
FIR, it is provided that investigation may be continued but the petitioner may
not be arrested in Case Crime No. 306 of 2010 under Sections 323/308/325
I.P.C Police Station Pilkhuwa District Ghaziabad till the next date of listing or
till submission of report under Section 173 Cr.P.C., whichever is earlier.
However, it is provided that the petitioner shall fully cooperate with the
investigation and shall appear as and when called upon to assist in the
investigation.

Order Date :- 30.6.2010
IB