Allahabad High Court High Court

Navin Tyagi & Another vs State Of U.P. & Others on 27 January, 2010

Allahabad High Court
Navin Tyagi & Another vs State Of U.P. & Others on 27 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1307 of 2010

Petitioner :- Navin Tyagi & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ajatshatru Pandey
Respondent Counsel :- Govt. Advocate,Murtaza Ali,Ravindra Singh

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Challenge in this petition is to the F.I.R. registered at case crime no. 6 of 2010
under sections 15/22 of the U.P. Sugarcane (Regulation of Supply and
Purchase) Act, 1953, police station Partapur District Meerut.
We have heard learned counsel for the petitioners, learned A.G.A. for the
State and Shri Ravindra Singh, assisted by Shri Murtaza Ali, learned counsel
for the Cane Development Societies Ltd.

The issues canvassed before us are the self same issues which have been
elaborately argued in Criminal Writ Petition No. 1072 of 2010 in which while
granting interim order staying the arrest of the petitioners, the petition has
been posted for final hearing on 8.3.2010 alongwith other petitions involving
similar issues. For detailed order, see order dated 25.1.2010 passed in writ
petition no. 1072 of 2010.

Learned A.G.A. may file counter affidavit within four weeks. Learned
counsel for the Cane Development Society may also file counter affidavit
within the same period. Rejoinder affidavit, if any, may be filed within one
week next thereafter. List this matter on 8.3.2010 alongwith writ petition no.
1072 of 2010.

Till then the arrest of the petitioners namely, Navin Tyagi and Suresh Sharma
who are wanted in the case, as aforesaid, shall remain stayed.

Order Date :- 27.1.2010
o.k.