Allahabad High Court High Court

Yogesh vs State Of U.P. & Others on 10 May, 2010

Allahabad High Court
Yogesh vs State Of U.P. & Others on 10 May, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 7786 of 2010

Petitioner :- Yogesh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Pankaj Kumar Tyagi,Smt. Archana Tyagi
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.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,   Yogesh   who   is 

wanted in Case Crime No.213 of 2010, under Sections 406, 420, 

467, 468, 471 I.P.C., P.S. Nazibabad, District Bijnor 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 :- 10.5.2010
Mustaqeem.