Allahabad High Court High Court

Moti Lal vs State Of U.P. & Others on 3 February, 2010

Allahabad High Court
Moti Lal vs State Of U.P. & Others on 3 February, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 1582 of 2010

Petitioner :- Moti Lal
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Radhey Shyam Shukla
Respondent Counsel :- Govt. Advocate,Subodh Kumar,Udit Chandra

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioner, Sri Subodh Kumar
for respondent No. 3 and also learned AGA appearing for the
State.

We have been taken through the allegations contained in the
FIR and the material on record.

Respondent no. 3 may file counter affidavit within four weeks.
Learned AGA may also file counter affidavit within the same
period. Rejoinder affidavit may thereafter be filed within two
weeks.

List thereafter before the appropriate Bench.
Till the next date of listing or till submission of charge sheet
whichever is earlier, the arrest of the petitioner, namely . Moti
Lal who is involved in case crime no. 30 of 2010, under
Sections 420/467/468/471 I.P.C., Police Station Tilhar ,
district Shahjahanpur 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 and investigation may go on.
It shall not be treated as tied up or part heard with this Bench
and shall stand released from the order of assignment.
Order Date :- 3.2.2010
GNY