Allahabad High Court High Court

Zahir And Others vs State Of U.P. And Others on 13 January, 2010

Allahabad High Court
Zahir And Others vs State Of U.P. And Others on 13 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 508 of 2010

Petitioner :- Zahir And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ali Hasan,Istiyaq Ali
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. 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 the 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, Zahir, Pappu, Mukko and Moiyo who are
wanted in case crime No. 446 of 2009 under sections 307, 323, 452, 504,
506 I.P.C. P.S. Malpura District Agra 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 :- 13.1.2010
o.k.