Allahabad High Court High Court

Mahfooz Beg & Others vs State Of U.P. & Others on 26 July, 2010

Allahabad High Court
Mahfooz Beg & Others vs State Of U.P. & Others on 26 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13247 of 2010

Petitioner :- Mahfooz Beg & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sudhir Solanki
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. 3 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 the 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, Mahfooz Beg, Matloob Beg and Kallan
Beg who are wanted in case crime No. 625 of 2010 under sections 379, 504,
506 I.P.C. P.S. Tanda District Rampur 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 :- 26.7.2010
o.k.