Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 123 of 2010 Petitioner :- Lakhan Singh & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Awadhesh Kumar Mishra Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Shri Kant Tripathi,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 within the same
period. Rejoinder affidavit may thereafter be filed within two weeks.
List and connect this matter along with Criminal Misc. Writ Petition No.
19186 of 2009.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely, Lakhan Singh and Parwati, who
are involved in case crime no. 1722 of 2009 under Sections 419, 420, 467,
468, 471 IPC, P.S. Baradari, District Bareilly, 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 :- 7.1.2010
RKSh