Allahabad High Court High Court

Virendra vs State Of U.P. & Others on 19 January, 2010

Allahabad High Court
Virendra vs State Of U.P. & Others on 19 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 746 of 2010

Petitioner :- Virendra
Respondent :- State Of U.P. & Others
Petitioner Counsel :- M.K. Tiwari
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. 4 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 and connect this matter alongwith crl. misc. writ petition no. 25803 of
2009.

Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioner, namely, Virendra who is wanted in case crime No.
1187 of 2009 under sections 419, 420, 467, 468, 120-B and 471 I.P.C. P.S.
Chauri Chaura District Gorakhpur 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
o.k.