Allahabad High Court High Court

Shyam Sunder & Others vs State Of U.P. & Others on 21 July, 2010

Allahabad High Court
Shyam Sunder & Others vs State Of U.P. & Others on 21 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12901 of 2010

Petitioner :- Shyam Sunder & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Arun Kumar Verma
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.

It is submitted by learned counsel for the petitioners that the impugned F.I.R.
has been lodged as counter blast.

Issue notice to respondent nos.3 and 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 this matter after expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely, Shyam Sundar, Raja Ram and
Santi Devi, who are involved in case crime no.231-A of 2010, under Sections
452,323, 504 and 506 I.P.C., P.S. Rasulabad, District Kanpur Dehat 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 :- 21.7.2010
Asha