Allahabad High Court High Court

Sushil Kumar vs State Of U.P. And Others on 6 January, 2010

Allahabad High Court
Sushil Kumar vs State Of U.P. And Others on 6 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 26636 of 2009

Petitioner :- Sushil Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- T.K. Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Shri Kant Tripathi,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 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, Sushil Kumar who is wanted in case
crime No. 349 of 2009 under sections 420, 406, 467, 468, 471 I.P.C. P.S.
T.P. Nagar related to Railway Station Road District Meerut 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 :- 6.1.2010
o.k.