Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 13318 of 2010 Petitioner :- Manoj Respondent :- State Of U.P. & Others Petitioner Counsel :- P.S. Yadav,Rajesh 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.
It is submitted by the learned counsel for the petitioner that the
report has been lodged after the period of three months of the
offence by way of moving an application under Section 156 (3)
Criminal Procedure Code.
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 petitioner, namely, Manoj who is wanted
in Case Crime No. 315 of 2010, under Sections 323, 452, 504, 506
and 307 I.P.C. and Section 3 (1) 10 SC/ST Act, P.S. Kotwali
Jiyanpur, district Azamgarh 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 :- 26.7.2010
Shahnawaz