Allahabad High Court High Court

Kapil Gupta vs State Of U.P. & Others on 29 July, 2010

Allahabad High Court
Kapil Gupta vs State Of U.P. & Others on 29 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13672 of 2010

Petitioner :- Kapil Gupta
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Vinod Tripathi
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 petitioner, namely, Kapil Gupta, who is involved in
case crime no.27 of 2010, under Section 420 I.P.C., P.S. Kankarkhada,
District Meerut 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 :- 29.7.2010
Asha