Allahabad High Court High Court

Praveen Kumar Rana And Others vs State Of U.P. And Others on 13 January, 2010

Allahabad High Court
Praveen Kumar Rana And Others vs State Of U.P. And Others on 13 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 510 of 2010

Petitioner :- Praveen Kumar Rana And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Sikandar B. Kochar
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.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 petitioners, namely, Praveen Kumar Rana, Raj Singh
Chaudhary and Akash Deep, who are involved in case crime no.945 of 2009,
under Sections 420, 468,471 I.P.C. and Section 5(1) (2) (3) of U.P.
Sugarcane Regulations of Supply and Purchase Act, 1953 and Section 11 (1)
of Satta Policy, 2009-10, P.S. Budhana, District Muzaffar Nagar 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 :- 13.1.2010
Asha