Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 147 of 2010 Petitioner :- Manoj Kumar Singh Respondent :- State Of U.P. & Another Petitioner Counsel :- Harendra Yadav,M.P. Yadav Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Shri Kant Tripathi,J.
Heard learned counsel for the petitioner 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 within the same period. Rejoinder affidavit
may thereafter be filed within two weeks.
List this matter after expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet
whichever is earlier, the arrest of the petitioner, namely,
Manoj Kumar Singh,who is involved in case crime no. 1094 of
2009 under Sections 419, 420, 467, 468 and 471 I.P.C., P.S.
Bhurkura, District Ghazipur, 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 :- 7.1.2010
MTA