Allahabad High Court High Court

Ram Viranjan And Others vs State Of U.P. And Others on 23 July, 2010

Allahabad High Court
Ram Viranjan And Others vs State Of U.P. And Others on 23 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13190 of 2010

Petitioner :- Ram Viranjan And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sunil Kumar Srivastava
Respondent Counsel :- Govt. Advocate

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.

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 expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely, Ram Viranjan, Ind Lal, Santlal,
Amar Singh, Laxman Singh, Devendra Singh @ Pappu and Vijay Singh, who
are involved in case crime no.106 of 2010, under Sections 427,447,504 and
506 I.P.C. and 3/5 of the Prevention of Damages of Public Property Act,
P.S.Khiri, District Allahabad 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 :- 23.7.2010
Asha