Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 920 of 2010 Petitioner :- Sunil Kumar Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajeev Kumar Singh Parmar Respondent Counsel :- Govt. Advocate,H.P. Dube Hon'ble R.K. Agrawal,J.
Hon’ble S.C. Agarwal,J.
Heard learned counsel for the petitioner as well as Sri V.P. Pandey, holding
brief of Sri S.P.Dubey, appearing on behalf of respondent no.4.
Issue notice to respondent no.3, who may file counter affidavit within four
weeks. Respondent nos.1, 2 and 4 may also file counter affidavit within four
weeks. Rejoinder affidavit may thereafter be filed within two weeks.
List thereafter before appropriate Court.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioner, namely Sunil Kumar who is involved in
case crime no.03 of 2010, under Section 135 (2) Electricity Act, Police
Station Merapur, district Farrukhabad 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.
The case is released and shall not be treated as tied up or part-heard to this
Bench.
Order Date :- 27.1.2010
Gaurav