Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 7740 of 2010 Petitioner :- Pappu Respondent :- State Of U.P. & Others Petitioner Counsel :- Pradeep Chauhan Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
List and connect along with Criminal Misc. Writ Petition No.6135 of
2010.
Heard learned counsel for the petitioner 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.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 petitioner, namely, Pappu who is wanted
in Case Crime No.117 of 2010, under Sections 323, 504, 506, 427
I.P.C. read with Section 3(i)(x) S.C./S.T. Act, P.S. Rasoolabad,
District Kanpur Dehat 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.
Order Date :- 10.5.2010/Mustaqeem.