Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12187 of 2010 Petitioner :- Tirath Prasad & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- N.C. Tripathi Respondent Counsel :- Govt. Advocate,Amit Kumar Srivastava Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard learned counsel for the petitioners, learned A.G.A. appearing for
the State and learned counsel for the complainant.
We have been taken through the allegations contained in the F.I.R. and
the material on record.
Learned counsel for the complainant prays for and is granted ten days
time to file counter affidavit. Rejoinder affidavit if any may be filed within
one week 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, Tirath Prasad and Bhaiya
Lal who are wanted in case crime No.C4 of 2010, under Sections 419,
420, 467, 468, 471 I.P.C., P.S. Mau, District Chitrakoot 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 :- 9.7.2010
Mustaqeem.