Allahabad High Court High Court

Afzal & Others vs State Of U.P. & Others on 10 May, 2010

Allahabad High Court
Afzal & Others vs State Of U.P. & Others on 10 May, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 7335 of 2010

Petitioner :- Afzal & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.P.S. Chauhan
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 as well as supplementary affidavit filed today.
It is mentioned in the supplementary affidavit that the petitioners have got no
criminal antecedents and it is a case of no injury.

Issue notice to respondent no. 4 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 this matter after the 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, Afzal, Iqbal Hussain, Sahnawaj Hussain
alias Bholi and Ahraz Hussain alias Chhote who are wanted in case crime No.
194 of 2010 under sections 307, 506 I.P.C. P.S. Nakhasa District Moradabad
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 :- 10.5.2010
o.k.