Allahabad High Court High Court

Arun Kumar vs State Of U.P.Through The Secy.To … on 14 June, 2010

Allahabad High Court
Arun Kumar vs State Of U.P.Through The Secy.To … on 14 June, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5662 of 2010

Petitioner :- Arun Kumar
Respondent :- State Of U.P.Through The Secy.To The Govt.Of Dept.Of
Home
Petitioner Counsel :- Ashok Kumar Singh
Respondent Counsel :- G.A.

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Learned Government Advocate has accepted notice on behalf of O.P. No.1, 2
and 3. Issue notice to O.P. No.4 and 5 returnable at an early date.

Four weeks time is allowed to file counter affidavit and two weeks time is
allowed to file rejoinder affidavit.

List thereafter.

Till the next date of listing or till filing of chargesheet, whichever is earlier,
the petitioner shall not be arrested in Case Crime No.254/10 under Section
420/467/468/506 IPC Police Station Chinhat, District Lucknow.

Order Date :- 14.6.2010
Rajneesh)