Allahabad High Court High Court

Shankar Lal & Others vs State Of U.P. & Others on 25 January, 2010

Allahabad High Court
Shankar Lal & Others vs State Of U.P. & Others on 25 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 730 of 2010

Petitioner :- Shankar Lal & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.L. Verma,Shiv Pujan
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Challenge in this petition to the F.I.R lodged at case crime no. 5 of 2010
under section 363, 366 IPC P.S.Sirsaganj District Firozabad..

It is stated across the bar that arrest of co accused has been stayed in writ
petition no. 1082 of 2010. Connect this with writ petition No. 1082 of 2010.

Issue notice to respondent no.3 who may file counter affidavit within two
weeks. Learned A.G.A may also file counter affidavit within the aforesaid
period.Rejoinder affidavit if any may be filed within one week next thereafter.
List this matter after expiry of the aforesaid period.

In the meanwhile, arrest of the petitioners who are wanted for offences as
aforesaid shall remain stayed of course subject to the postulates that the
petitioners shall extend full cooperation for smooth conduct of investigation
and shall appear as and when called upon to do so.

Order Date :- 25.1.2010
MH