Allahabad High Court High Court

Gorakh Yadav & Others vs State Of U.P. & Others on 14 July, 2010

Allahabad High Court
Gorakh Yadav & Others vs State Of U.P. & Others on 14 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12466 of 2010

Petitioner :- Gorakh Yadav & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Tulsi Singh Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioners 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.4   who   may   file   counter   affidavit 

within four weeks. Learned A.G.A. may also file counter affidavit in 

the meantime. Rejoinder affidavit if any may be filed within two 

weeks next thereafter. 

List this matter after expiry of the aforesaid period. 

Till next date of listing or till submission of charge sheet whichever 

is   earlier,   the   arrest   of   the   petitioners,   namely,   Gorakh   Yadav, 

Pyari Devi, Arvind Yadav and Panch Deo Yadav who are wanted 

in Case Crime No.577 of 2010, under Sections 452, 394, 323, 504 

and 506 I.P.C., P.S. Karanda, district Ghazipur 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 :- 14.7.2010
Shahnawaz