Allahabad High Court High Court

Intazar & Others vs State Of U.P. & Others on 29 July, 2010

Allahabad High Court
Intazar & Others vs State Of U.P. & Others on 29 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13611 of 2010

Petitioner :- Intazar & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Suresh Chandra Mishra
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.

Issue notice to respondent no.3 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 petitioners, namely, Intazar , Chhotey, Iliyas & Pappu who
are wanted in Case Crime No. 180 of 2010 under sections
147/148/323/336/452 I.P.C.read with section 7 of Criminal Law Amendment
Act , P.S. Fatehpur Sikari , District Agra 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 :- 29.7.2010
Naim