Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 26513 of 2009 Petitioner :- Moti Lal And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- Shiv Babu Dubey Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Shri Kant Tripathi,J.
Challenge in this petition to the F.I.R lodged at case crime no. 721 of 2009
under section 198 A (2) of lthe U.P.Za mindari Abolition and Land Reforms
Act P.S. Garautha Distt Jhansi.
Issue notice to respondent no.4 who may file counter affidavit within four
weeks. Learned A.G.A may also file counter affidavit within the aforesaid
period.Rejoinder affidavit if any may be filed within two weeks next
thereafter. List this matter after expiry of the aforesaid period.
In the meanwhile, arrest of the petitioners namely Moti Lal, Kalluy alias Bal
Kishan and Majju alias Majbootwho are wanted for offences as aforesaid shall
remain stayed of course subject to the postulates that the petitioners shall
extend full cooperation for smooth conduct of investigation and shall appear
as and when called upon to do so.
Order Date :- 4.1.2010
MH