Allahabad High Court High Court

Deepak Ansal vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Deepak Ansal vs State Of U.P. & Others on 28 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1211 of 2010

Petitioner :- Deepak Ansal
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Manu Khare
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioner 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 within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List and connect this matter alongwith crl. misc. writ petition no. 368 of 2010.
Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioner, namely, Deepak Ansal who is wanted in case
crime No. 1664 of 2009 under sections 420 I.P.C. P.S. Kavi Nagar District
Ghaziabad 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.
Order Date :- 28.1.2010
o.k.