Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 968 of 2010 Petitioner :- Vijay Nath Upadhyay Respondent :- State Of U.P. & Another Petitioner Counsel :- Sharad Chandra Singh,Satish Chandra Singh Respondent Counsel :- Govt. Advocate Hon'ble R.K. Agrawal,J.
Hon’ble S.C. Agarwal,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.2, 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, Vijay Nath Upadhyaya, who is
involved in case crime no. 1711 of 2009 under Sections 419, 420, 467, 468,
471 IPC, P.S. Soharat Garh, district Siddarth Nagar, 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 :- 27.1.2010
samz