Allahabad High Court High Court

Deepak & Another vs State Of U.P. & Others on 13 August, 2010

Allahabad High Court
Deepak & Another vs State Of U.P. & Others on 13 August, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 14711 of 2010

Petitioner :- Deepak & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sushil Kumar Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Surendra Singh,J.

Heard learned counsel for the petitioners and learned Additional
Government Advocate.

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

List thereafter.

Till the next date of listing or till submission of charge sheet,
whichever is earlier, the arrest of the petitioner in case crime No.
1026 of 2010, under section 381 IPC., police station Civil Line,
district Muzaffar Nagar, shall remain stayed, provided they co-
operate with the investigation.

Order Date :- 13.8.2010
HSM