Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 13767 of 2010 Petitioner :- Imran Respondent :- State Of U.P. & Others Petitioner Counsel :- Atul Kumar 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.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 along with
Criminal Misc. Writ Petition No. 2313 of 2010.
Till next date of listing or till submission of charge sheet whichever
is earlier, the arrest of the petitioner, namely, Imran who is wanted
in Case Crime No. 17A of 2010, under Sections 147, 427, 504,
506 and 307 I.P.C., P.S. Kotwali, district Farrukhabad 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 :- 30.7.2010
Shahnawaz