Allahabad High Court High Court

Sunder Lal And Others vs State Of U.P.Through Secy.Home … on 14 June, 2010

Allahabad High Court
Sunder Lal And Others vs State Of U.P.Through Secy.Home … on 14 June, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5649 of 2010

Petitioner :- Sunder Lal And Others
Respondent :- State Of U.P.Through Secy.Home Lucknow And Others
Petitioner Counsel :- Piyush Mishra
Respondent Counsel :- C.S.C.

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Learned Government Advocate has accepted notice on behalf of O.P. No.1 to

3. Sri Shobhit Mohan Shukla has accepted notice on behalf of O.P. No.4.

Four weeks time is allowed to file counter affidavit and two weeks time is
allowed to file rejoinder affidavit.

List thereafter.

Till the next date of listing or till filing of chargesheet whichever is earlier, the
petitioners shall not be arrested in Case Crime NO.266/10 under Section 394
IPC, Police Station Jaitpur, District Ambedkarnagar.

Order Date :- 14.6.2010
Rajneesh)