Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 13400 of 2010 Petitioner :- Dayanand & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajesh Kumar Singh 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.4 who may file counter affidavit
within four weeks. Learned A.G.A. may also file counter affidavit in
the meantime. Rejoinder affidavit if any may be filed within two
weeks next thereafter.
List this matter after expiry of the aforesaid period.
Till next date of listing or till submission of charge sheet whichever
is earlier, the arrest of the petitioners, namely, Dayanand,
Ramanand, Chandra Bhushan, Brijbhushan, Brijesh, Manrawati,
Dharma Devi and Rekha who are wanted in Case Crime No.799 of
2010, under Sections 147, 323, 504, 506, 452, 379, 394, 427, 384
I.P.C., P.S. Pipiganj, District Gorakhpur 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 :- 28.7.2010
Mustaqeem.