Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 13172 of 2010 Petitioner :- Rajesh Kumar Tiwari And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- V.K. Tiwawri 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, Rajesh Kumar Tiwari, Ajai,
Ramesh Chandra Tiwari, Kamlesh Tiwari, Prem Babu Tiwari, Narendra
Tiwari, Rajendra Tiwari and Santosh Kumar Tiwari, who are involved in case
crime no.127 of 2010, under Sections 506 and 500 I.P.C. and Section 3/4 of
D.P.Act, P.S. Aydogik Kshetra, 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