Allahabad High Court High Court

Keshav Chandar Maheshwari vs State Of U.P. And Others on 19 January, 2010

Allahabad High Court
Keshav Chandar Maheshwari vs State Of U.P. And Others on 19 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 520 of 2010

Petitioner :- Keshav Chandar Maheshwari
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.K. Pandey,R.K. Pandey
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Supplementary affidavit filed by the learned counsel for the petitioner is 
taken on record. 

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.3 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   petitioner,   namely,   Keshav   Chandra 
Maheshwari   who   is   wanted   in   Case   Crime   No.465   of   2009,   under 
Sections 419, 420, 467, 468, 471, 120­B I.P.C. read with Section 3(i)(x) 
S.C./S.T. Act, P.S. Kotwali, District Kanpur Nagar 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 :- 19.1.2010
Mustaqeem.