Allahabad High Court High Court

Surajpal And Others vs State Of U.P. And Others on 3 August, 2010

Allahabad High Court
Surajpal And Others vs State Of U.P. And Others on 3 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 14055 of 2010

Petitioner :- Surajpal And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sunil Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioners 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 in the meantime.
Rejoinder affidavit if any may be filed within two weeks next thereafter.
List this matter after expiry of the aforesaid period.
Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioners, namely, Surajpal , Mahendra Pal, Om Dutt,
Santosh Kumar, Mahanand & Brijesh who are wanted in Case Crime No.
195 of 2010 under section 3/5 Prevention of Damage to Public Property Act
1984 I.P.C., P.S. Anoop Shahar , District Bulandshahar shall remain stayed
of course subject to the restraint that the petitioners shall fully cooperate with
the investigation and shall appear as and when called upon to assist in the
investigation.

Order Date :- 3.8.2010
Naim