Allahabad High Court High Court

Imtiyaz Ahmed vs State Of U.P. & Others on 10 May, 2010

Allahabad High Court
Imtiyaz Ahmed vs State Of U.P. & Others on 10 May, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 7732 of 2010

Petitioner :- Imtiyaz Ahmed
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Virendra Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard, learned counsel for the petitioner and also the learned AGA appearing
for the State.

It is submitted by the learned counsel for the petitioner is the owner of Truck
No.U.P.72M 9756 and the main allegations are against the driver of the
aforesaid truck and the case of the petitioner is distinguishable with the case
of the driver.

List after two weeks. In the meantime the learned AGA shall file counter
affidavit.

Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioner, namely, Imtiyaz Ahmed, who is wanted in
Case Crime No.902 of 2009, under Section 406, 171-F IPC, P.S. Zafrabad,
District Jaunpur shall remain stayed of course subject to the restraint that the
petitioner shall fully cooperate with the investigation and shall appear as and
when called upon to assist in the investigation.

Order Date :- 10.5.2010
Mustaqeem.