Allahabad High Court High Court

Lala Ram vs State Of U.P. & Others on 1 February, 2010

Allahabad High Court
Lala Ram vs State Of U.P. & Others on 1 February, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 1444 of 2010

Petitioner :- Lala Ram
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Anshu Chaudhary
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioner and the learned A.G.A.
This writ petition has been filed for quashing the F.I.R. dated 6.1.2010 giving
rise to Case Crime No.15 of 2010 under Section 135, Electricity Act, P.S.
Vrindavan, district Mathura.

Learned A.G.A. is granted four weeks’ time to file a counter affidavit. Issue
notice to respondent no.3, who may also file a counter affidavit within the
same period. Rejoinder affidavit be filed within two weeks. List thereafter
before the appropriate Court.

Till the next date of listing or till the submission of charge sheet, whichever is
earlier, the arrest of the petitioner, namely, Lala Ram, accused in the
aforesaid case crime number, shall remain stayed subject to the condition that
he shall fully cooperate in the investigation and shall make himself available
as and when required by the police for the purpose of investigation.

Order Date :- 1.2.2010
mt