Allahabad High Court High Court

Bhirgu Nath Singh & Others vs State Of U.P. & Others on 7 July, 2010

Allahabad High Court
Bhirgu Nath Singh & Others vs State Of U.P. & Others on 7 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 11886 of 2010

Petitioner :- Bhirgu Nath Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sanjay Kumar Pandey
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 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 petitioners, namely, Bhirgu Nath Singh, 

Vinod Singh, Shailendra Singh and Vakil Singh who are wanted in 

Case Crime No.759 of 2010, under Sections 419, 420, 467, 468, 

471 and 474 I.P.C., P.S. Chauri Chaura, district Gorakhpur shall 

remain stayed of course subject to the restraint that the petitioners 

shall fully cooperate with the investigation and shall appear as and 

when called upon to assist in the investigation. 
Order Date :- 7.7.2010
Shahnawaz