Allahabad High Court High Court

Haji Rais & Another vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Haji Rais & Another vs State Of U.P. & Others on 28 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1170 of 2010

Petitioner :- Haji Rais & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Manoj Misra
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,   Haji   Rais   and 

Saleem who are wanted in Case Crime No.1255 of 2009, under 

Section  420  I.P.C.  and  Section  3/7  Essential  Commodities  Act, 

P.S. Seohara, District Bijnor 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 :- 28.1.2010
Mustaqeem.