Allahabad High Court High Court

Ashu Malik & Another vs State Of U.P. & Others on 25 January, 2010

Allahabad High Court
Ashu Malik & Another vs State Of U.P. & Others on 25 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1097 of 2010

Petitioner :- Ashu Malik & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Amit Daga
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  the   expiry  of   the   aforesaid   period   along   with   Criminal 

Misc. Writ Petition.749 of 2010. 

Till next date of listing or till submission of charge sheet whichever is earlier, 

the arrest of the petitioners, namely,  Ashu Malik and Praveen who are wanted 

in case crime No. 3118 of 2009 under sections 420, 406, 467, 468, 471 and 

506  I.P.C.  P.S. Indrapuram, district Ghaziabad 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 :- 25.1.2010
Shahnawaz