Allahabad High Court High Court

Ram Diya @ Ram Dayal & Others vs State Of U.P. & Others on 2 February, 2010

Allahabad High Court
Ram Diya @ Ram Dayal & Others vs State Of U.P. & Others on 2 February, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1641 of 2010

Petitioner :- Ram Diya @ Ram Dayal & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Hari Om Yadav
Respondent Counsel :- Govt. Advocate,Kashif Gilani

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. 

Counsel for the complainant prays for and is granted two weeks 

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,  Ram  Diya  alias 

Ram   Dayal,   Ram   Kumar,   Bholu,   Rajesh,   Gangasharan   and 

Ranjeet who are wanted in Case Crime No.289 of 2009, under 

Sections 147, 452, 323, 504, and 506 I.P.C., P.S. (Bahadurgarh) 

Garhmukteshwar, district Ghaziabad 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 :- 2.2.2010
Shahnawaz