Allahabad High Court High Court

Manish vs State Of U.P. & Others on 13 August, 2010

Allahabad High Court
Manish vs State Of U.P. & Others on 13 August, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 14719 of 2010

Petitioner :- Manish
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sunil Vashisth,R.K. Sahu
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Surendra Singh,J.

Heard learned counsel for the petitioner and learned Additional
Government Advocate.

Issue notice to respondent No. 3, who may file a counter affidavit
within four weeks. Learned AGA may also file a counter affidavit
within the aforesaid period. Rejoinder affidavit may be filed within
two weeks thereafter.

List thereafter.

Till the next date of listing or till submission of charge sheet,
whichever is earlier, the arrest of the petitioner in case crime No.
83 of 2010, under section 366 I.P.C., police station Rai Purwa,
district Kanpur Nagar, shall remain stayed, provided he cooperates
with the investigation.

Order Date :- 13.8.2010
HSM