Allahabad High Court
Krishna Pratap Shukla S/O Late Ram … vs Senior Superintendent Of Police … on 16 June, 2010
Court No. - 27 Case :- MISC. BENCH No. - 5756 of 2010 Petitioner :- Krishna Pratap Shukla S/O Late Ram Gopal Shukla & Anr. Respondent :- Senior Superintendent Of Police Lucknow & Ors. Petitioner Counsel :- S.C. Sitapuri,Amitabh Shukla Respondent Counsel :- G.A. Hon'ble Devi Prasad Singh,J.
Hon’ble Yogendra Kumar Sangal,J.
Learned Government Advocate has accepted notice on behalf of opposite
parties no. 1 and 2.
Issue notice to opposite party no. 3 returnable at an early date.
Four weeks’ time is allowed to file counter affidavit, two weeks’ for rejoinder
affidavit. List thereafter.
Till next date of listing or till filing of charge-sheet, petitioner shall not be
arrested in Case Crime No. 133 of 2010 Under Section 147/148/452/504/506
I.P.C. and Section 3 (1) X S.C./S.T. act, Police Station-Banthara, District
-Lucknow.
Order Date :- 16.6.2010
Madhu