Allahabad High Court High Court

Jeevan Jyoti Bhagat vs State Of U.P. & Others on 3 August, 2010

Allahabad High Court
Jeevan Jyoti Bhagat vs State Of U.P. & Others on 3 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 14000 of 2010

Petitioner :- Jeevan Jyoti Bhagat
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajiv Gupta,Dileep Kumar
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.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 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, Jeevan Jyoti Bhagat,who is
involved in case crime no.272 of 2010, under Sections 34,120-
B,409,418,419,420,465 and 468 I.P.C., P.S.Simbhaoli Garh Mukteshwar,
District Ghaziabad shall remain stayed of course subject to the restraint that
the petitioner shall fully cooperate with the investigation and shall appear as
and when called upon to assist in the investigation.
Order Date :- 3.8.2010
Asha