Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 14442 of 2010 Petitioner :- Meva Lal And Others Respondent :- State Of U.P. & Ors. Petitioner Counsel :- H.P. Singh Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble Surendra Singh,J.
Heard learned counsel for the petitioners and learned AGA for the State.
It is argued that there is no injury on the side of the petitioners and the present
FIR has been lodged in counter blast.
Issue notice to Respondent No.3.
State and Respondent No.3 may file counter affidavit within four weeks.
Rejoinder affidavit, if any, may be filed within two weeks thereafter.
List thereafter.
Till the next date of listing or till submission of charge sheet, whichever is
earlier, the arrest of the petitioners in case crime no. 865A of 2010, under
section 323, 504, 395 IPC, Police Station Shahganj, District Jaunpur shall
remain stayed provided they cooperate with the investigation.
Order Date :- 10.8.2010
Imroz