Allahabad High Court High Court

Kalam Singh vs State Of U.P. & Others on 3 February, 2010

Allahabad High Court
Kalam Singh vs State Of U.P. & Others on 3 February, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1788 of 2010

Petitioner :- Kalam Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- H.N. Shukla,M.A. Khan
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.

List and connect this writ petition along with Criminal Misc. Writ Petition
no.17000 of 2008.

Issue notice to respondent no.4, 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, Kalam Singh, who is involved in
case crime no.416 of 2008, under Sections 420, 467,468 and 471 I.P.C., P.S.
Gangoh, District Saharanpur 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 :- 3.2.2010
Asha