Allahabad High Court High Court

Sanjiv Khanna vs State Of U.P. & Others on 13 January, 2010

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

Case :- CRIMINAL MISC. WRIT PETITION No. - 571 of 2010

Petitioner :- Sanjiv Khanna
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajeev Kumar,Vijay Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard   learned   counsel   for   the   petitioners   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. 60 of 2010. 

Till next date of listing or till submission of charge sheet whichever is 

earlier,   the   arrest   of   the   petitioner,   namely,   Sanjiv   Khanna   who   is 

wanted in Case Crime No. 470 of 2009 under sections 419, 420, 467, 

468,   471   and   506   I.P.C.,   P.S.   Rakabganj   District   Agra   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
Shahnawaz