Allahabad High Court High Court

Om Prakash Singh vs State Of U.P. & Others on 21 July, 2010

Allahabad High Court
Om Prakash Singh vs State Of U.P. & Others on 21 July, 2010
Court No. - 42
Case :- CRIMINAL MISC. WRIT PETITION No. - 12940 of 2010
Petitioner :- Om Prakash Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Manisha Pandey
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.

It is submitted by the learned counsel for the petitioner that the 

petitioner is the bonafide purchaser. He had purchased the land 

from Mani Ram who was living for the last thirty years on the land. 

The case of the petitioner is distinguishable from the case of Mani 

Ram. 

Issue  notice   to   respondent  nos.  4   and  5   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 petitioner, namely, Om Prakash Singh 

who is wanted in Case Crime No. 238 of 2010, under Sections 

420, 504, 506 and 120­B I.P.C., P.S. Kotwali City, district Bijnor 

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 :- 21.7.2010
Shahnawaz