Court No. - 39 Case :- CRIMINAL MISC. WRIT PETITION No. - 11298 of 2010 Petitioner :- Satendra Singh & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Tej Pal,Sukhendu Pal Singh Respondent Counsel :- Govt. Advocate Hon'ble Vineet Saran,J.
Hon’ble Prakash Krishna,J.
Learned A.G.A. has accepted notice for the respondents no. 1 and 2.
Issue notice to the respondent no. 3 fixing a date immediately after one
month.
All the respondents may file counter affidavit by the next date.
Considering the facts and circumstances of this case and on perusal of the
FIR, it is provided that investigation may be continued but the petitioners may
not be arrested in case crime no. 291 of 2010 under Sections 323, 324, 504
IPC, Police Station Syohara, District Bijnor till the next date of listing or till
submission of report under Section 173 Cr.P.C., whichever is earlier.
However, it is provided that the petitioners shall fully cooperate with the
investigation and shall appear as and when called upon to assist in the
investigation.
Order Date :- 30.6.2010
abHiShEk