Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 13152 of 2010 Petitioner :- Thakur Tunnu Singh And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- C.S. Sharma 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 in
the meantime. Rejoinder affidavit if any may be filed within two
weeks next thereafter.
List this matter after expiry of the aforesaid period.
Till next date of listing or till submission of charge sheet whichever
is earlier, the arrest of the petitioners, namely, Thakur Tunnu
Singh, Tahkur Rohit Singh, Thakur Om Prakash Singh alias
Guddu Singh, Shashi Kant Singh alias Munnu Singh and Vijai
Ram Sharma who are wanted in Case Crime No.722 of 2010,
under Sections 323, 504, 506, 427, 452, 147 I.P.C. and Section
3(i)(x) S.C./S.T. Act, P.S. Chunar, District Mirzapur 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 :- 23.7.2010
Mustaqeem.