Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 957 of 2010 Petitioner :- Om Prakash Respondent :- State Of U.P. & Others Petitioner Counsel :- Sanjay Dwivedi Respondent Counsel :- Govt. Advocate Hon'ble R.K. Agrawal,J.
Hon’ble S.C. Agarwal,J.
Heard learned counsel for the petitioner as well as learned Additional
Government Advocate appearing on behalf of respondent nos. 1 and 2.
Issue notice to respondent no.3, who may file counter affidavit within four
weeks. Respondent nos.1 and 2 may also file counter affidavit within four
weeks. Rejoinder affidavit may thereafter be filed within two weeks.
List thereafter before appropriate Court.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioner, namely Om Prakash, who is involved in
case crime no.783 of 2009, under Sections 323,504,506 I.P.C. and 3(3) of
Domestic Violence Act, Police Station Kokhraj, District Kaushambi 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.
The case is released and shall not be treated as tied up or part-heard to this
Bench.
Order Date :- 2.2.2010
samz