Allahabad High Court High Court

Rohit Jain vs State Of U.P. & Others on 8 January, 2010

Allahabad High Court
Rohit Jain vs State Of U.P. & Others on 8 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 248 of 2010

Petitioner :- Rohit Jain
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Praveen Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Shri Kant Tripathi,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 the expiry of the aforesaid period.
Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioner, namely, Rohit Jain who is wanted in case crime
No. 297 of 2009 under sections 3/7 of E.C. Act P.S. Maduadeeh District
Varanasi 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 :- 8.1.2010
o.k.