Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 846 of 2010 Petitioner :- Otiyar Prasad Respondent :- State Of U.P. & Others Petitioner Counsel :- Saurabh Basu 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 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, Otiyar Prasad who is wanted in case crime
No. 527 of 2009 under section 3/6 Public Property Act, P.S. Sector39., Noida,
District Gautam Budh Nagar 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 :- 21.1.2010
Shahnawaz