Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 13529 of 2010 Petitioner :- Ajay Kumar Shahi Respondent :- State Of U.P. & Others Petitioner Counsel :- Jitendra Pratap Singh,Rupak Chaubey 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 within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List and connect this writ petition along with Criminal Misc.Writ Petition
no.13048 of 2010.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioner, namely, Ajay Kumar Shahi, who is
involved in case crime no.1482 of 2010, under Sections 288,406, 419 and 420
I.P.C., P.S.Cantt. 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 :- 28.7.2010
Asha