Allahabad High Court High Court

Mahendra Singh & Others vs State Of U.P. & Others on 1 February, 2010

Allahabad High Court
Mahendra Singh & Others vs State Of U.P. & Others on 1 February, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 1466 of 2010

Petitioner :- Mahendra Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Jai Narain,Dalvir Singh
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioners and also learned AGA appearing
for the State.

We have been taken through the allegations contained in the FIR and the
material on record.

Issue notice to respondent no. 3, who may file counter affidavit within four
weeks. Learned AGA may also file counter affidavit within the same period.
Rejoinder affidavit may be filed within two weeks thereafter.

List thereafter before the appropriate Bench.

Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely Mahendra Singh, Dhiraj Singh,
Sudhir Singh and Smt. Ambeshwari, who are involved in case crime no. 10 of
2010, under Sections 323, 504, 506, 452 and 325 IPC, P.S. Jaithra, District-
Etah shall remain stayed of course subject to the restraint that the petitioner
shall fully co-operate with the investigation and shall appear as and when
called upon to assist in the investigation and the investigation may continue.

Order Date :- 1.2.2010
KU