Allahabad High Court High Court

Vijay Singh And Others vs State Of U.P. And Others on 8 July, 2010

Allahabad High Court
Vijay Singh And Others vs State Of U.P. And Others on 8 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12073 of 2010

Petitioner :- Vijay Singh And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Rajesh Kumar Bind
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioner 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.4   who   may   file   counter   affidavit 

within four weeks. Learned A.G.A. may also file counter affidavit in 

the meantime. Rejoinder affidavit if any may be filed within two 

weeks next thereafter. 

List   this   matter   after   expiry   of   the   aforesaid   period   along   with 

Criminal Misc. Writ Petition No. 11150 of 2010. 

Till next date of listing or till submission of charge sheet whichever 

is   earlier,   the   arrest   of   the   petitioners,   namely,   Vijay   Singh, 

Santosh, Dharmveer Singh and Charan Singh  who are wanted in 

Case Crime No. 217 of 2010, under Sections 323, 504 and 494 

I.P.C., P.S. Kotwali Sasani, district Mahamaya 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 :- 8.7.2010
Shahnawaz