Allahabad High Court High Court

Alok Mishra, vs State Of U.P., Thru. Secretary, … on 18 June, 2010

Allahabad High Court
Alok Mishra, vs State Of U.P., Thru. Secretary, … on 18 June, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5844 of 2010

Petitioner :- Alok Mishra,
Respondent :- State Of U.P., Thru. Secretary, Home & Others
Petitioner Counsel :- Amit Chaudhary,Anurag Tilhari
Respondent Counsel :- G.A.

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Learned Government Advocate has accepted notice on behalf of opposite
parties no. 1 to 3. Mohd. Usman Gani Khan learned counsel has accepted
notice on behalf of opposite party no. 4.

Four weeks’ time is allowed to file counter affidavit, two weeks for rejoinder
affidavit. List thereafter.

Till next date of listing, petitioner shall not be arrested in Case Crime No.385
of 2010 under Sections 406,467,471,447,506 I.P.C. at Police Station
Hazratganj district Lucknow.

This order shall not preclude the competent authority from passing
appropriate orders with regard to land in question which shall be subject to
further order passed by this Court.

Order Date :- 18.6.2010
Madhu