Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 26542 of 2009 Petitioner :- Prem Chandra And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- Sunil Kumar Srivastava Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Shri Kant Tripathi,J.
The petitioner in the present petition has preferred this petition for the relief of
quashing the F.I.R lodged at case crime No.260 of 2009 under section 3/5 of
Prevention of Public Property Damages Act P.S.khiri District Allahabad.
Learned A.G.A may seek instructions. List this after four weeks.
Till next listing or till submission of charge sheet whichever is earlier, the
arrest of the petitioners who are wanted in case crime as aforesaid, shall
remain stayed subject of course to the condition that the petitioners shall fully
cooperate for smooth conduct and expeditious culmination of the
investigation.
Order Date :- 4.1.2010
MH