Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12282 of 2010 Petitioner :- Laloo Yadav Respondent :- State Of U.P. And Others Petitioner Counsel :- S.P. Singh Parmar,Anand Kumar Singh 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.
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 petitioner, namely, Laloo Yadav who is
wanted in Case Crime No.1817 of 2010, under Sections 3/5 A/8
Cow Slaughter and Prevention Act, Section 11 of Animal Cruelty
and T.P.Act, case crime No. 1818/2010 under Motor Vehicle Act
and in case cirime No.1819 of 2010, under Motor Vehicle Act, P.S.
Kotwali, district Ghazipur 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 :- 12.7.2010
Shahnawaz