Allahabad High Court High Court

Mitbhash Gupta vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
Mitbhash Gupta vs State Of U.P. & Others on 13 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 480 of 2010

Petitioner :- Mitbhash Gupta
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Kunwar Siddharth Singh
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.

Connect this writ petition along with Criminal Misc.Writ Petition No.26049
of 2009.

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 expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioner, namely, Mitbhash Gupta,who is involved
in case crime no.180 of 2004, under Sections 467, 468,471,477A ,409 and
120-B I.P.C., P.S. Railway 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 :- 13.1.2010
Asha