Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 838 of 2010 Petitioner :- Anil Kumar Tanwar & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Diptiman Singh,Gopal Chaturvedi,S.D. Singh Respondent Counsel :- Govt. Advocate,Ravindra Singh Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Challenge in this petition is to the F.I.R. registered at case crime no.11 of
2010 under section 3/7 of Essential Commodities Act read with sections 417,
418, 420, 120-B, 468, 470, 471 I.P.C police station Thakurdwara district
Moradabad.
We have heard learned counsel for the petitioners, learned A.G.A. for the
State and Shri Ravindra Singh, learned counsel for the Cane Development
Societies Ltd.
The issues canvassed before us are the self same issues which have been
elaborately argued in Criminal Writ Petition No. 1072 of 2010 in which while
granting interim order staying the arrest of the petitioners, the petition has
been posted for final hearing on 8.3.2010 alongwith other petitions involving
similar issues. For detailed order, see order dated 25.1.2010 passed in writ
petition no. 1072 of 2010.
Learned A.G.A. may file counter affidavit within four weeks. Learned
counsel for the Cane Development Society may also file counter affidavit
within the same period. Rejoinder affidavit, if any, may be filed within one
week next thereafter. List this matter on 8.3.2010 alongwith writ petition no.
1072 of 2010.
Till then the arrest of the petitioners namely, Anil Kumar Tanwar, Tarun
Sawhney, Nikhil Sawhneyand Dhruv Mohan Sawhney who are wanted in the
case, as aforesaid, shall remain stayed.
Order Date :- 25.1.2010
o.k.