Allahabad High Court High Court

Raju vs State Of U.P. & Others on 27 January, 2010

Allahabad High Court
Raju vs State Of U.P. & Others on 27 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1184 of 2010

Petitioner :- Raju
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vivek Kumar Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

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.

Connect this writ petition along with Criminal Misc. Writ Petition No.23879
of 2009.

Issue notice to respondent no.3, who may file counter affidavit within four
weeks. Learned A.G.A. may also file counter affidavit within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List this matter after expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioner, namely, Raju, who is involved in case
crime no.243 of 2009, under Section 2/3 of U.P. Gangsters Act, P.S. Manda,
District Allahabad 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 :- 27.1.2010
Asha