Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12246 of 2010 Petitioner :- Aijaz Mulla & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Zafar Abbas 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 one week 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, Aijaz Mulla and Raju, who are wanted in
case crime No. 792 of 2010 under Sections 147, 353 IPC and 3/8 Cow
Slaughter Act and under section 3/11 of Animal Cruelty Act, P.S. Kotwali
City, District Rampur 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 :- 12.7.2010
Salim