Allahabad High Court High Court

Kishori & Others vs State Of U.P. & Others on 19 January, 2010

Allahabad High Court
Kishori & Others vs State Of U.P. & Others on 19 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 748 of 2010

Petitioner :- Kishori & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.K. Mishra
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 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, Kishori, Mahipal and Rakesh Kumar who
are wanted in case crime No. 2 of 2010 under sections 420/171(D) I.P.C.
P.S. Jahangirabad District Bulandshahr 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 :- 19.1.2010
o.k.