Allahabad High Court High Court

Sarfaraz @ Babloo & Others vs State Of U.P. & Others on 7 July, 2010

Allahabad High Court
Sarfaraz @ Babloo & Others vs State Of U.P. & Others on 7 July, 2010
Court No. - 42
Case :- CRIMINAL MISC. WRIT PETITION No. - 11895 of 2010
Petitioner :- Sarfaraz @ Babloo & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Shailendra Singh
Respondent Counsel :- Govt. Advocate
Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioners and also learned A.G.A. 

appearing for the State.

It is submitted by the learned counsel for the petitioners that the 

report has been lodged in  a counter blast.  

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 two 

weeks 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,   Sarfaraz   alias 

Babloo, Aqeel Ahmad Khan, Shaqeel Ahmad, Shamshad Ahmad, 

Mohammad Ahmad, Ali Ahmad Khan, Smt. Achhi Begum, Wasim 

Ara and Shakela Begum who are wanted in Case Crime No.931 of 

2010, under Sections 147, 452, 323, 504, 506 and 427 I.P.C., P.S. 

Kotwali, district Gorakhpur shall remain stayed of course subject to 

the   restraint   that   the   petitioners   shall   fully   cooperate   with   the 

investigation and shall appear as and when called upon to assist in 

the investigation. 

Order Date :- 7.7.2010
Shahnawaz