Allahabad High Court High Court

Gajraj Singh & Another vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
Gajraj Singh & Another vs State Of U.P. & Others on 13 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 531 of 2010

Petitioner :- Gajraj Singh & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.M.G. Asghar,V.M. Zaidi
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, Gajraj Singh and Om Prakash who are
wanted in case crime No.6 of 2010 under sections 420, 467, 468, 469, 471
I.P.C P.S. Sardhana District Meerut 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.