Allahabad High Court High Court

Jagdish Prasad & Others vs State Of U.P. & Others on 2 August, 2010

Allahabad High Court
Jagdish Prasad & Others vs State Of U.P. & Others on 2 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13883 of 2010

Petitioner :- Jagdish Prasad & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ali Hasan,C.P. 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 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 petitioner, namely, Jagdish Prasad, Anil Kumar Pandey,
Radhika Tiwari and Baijnath Ojha who are wanted in case crime No. 743 of
2010 under sections 383, 384, 419, 420, 467, 468 I.P.C. P.S. Harraiya
District Basti 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 :- 2.8.2010
o.k.