Allahabad High Court High Court

Bharat & Others vs State Of U.P. & Others on 22 July, 2010

Allahabad High Court
Bharat & Others vs State Of U.P. & Others on 22 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13098 of 2010

Petitioner :- Bharat & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Chandra Prakash Mishra
Respondent Counsel :- Govt. Advocate,Nasiruddin Warsi

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioner 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.

Learned counsel for the complainant prays for and is allowed two weeks’ time
for filing counter affidavit. Learned A.G.A. may also file counter affidavit
within the same period. Rejoinder affidavit may thereafter be filed within one
week.

List and connect this writ petition no.11977 of 2010.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely, Bharat, Bangali Prasad, Shankar
Prasad and Ramanand Prasad, who are involved in case crime no. 313 of
2010, under Sections 419,420,467,468,471,504 and 506 I.P.C., P.S.Nebuwa
Naurangia, District Kushinagar 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 :- 22.7.2010
Asha