Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 13601 of 2010 Petitioner :- Indra Dev & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Subhash Chandra Yadav 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.
We have been taken through the allegations contained in the F.I.R. and the
material on record.
Issue notice to respondent no.4 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, Indra Dev, Tejan, Markendey &
Brigunath who are wanted in Case Crime No.369 of 2010 under section
419/420/467/468/471 I.P.C., P.S. Baresar, District Ghazipur 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 :- 29.7.2010
Naim