Allahabad High Court High Court

Birendra And Others vs State Of U.P. And Others on 4 January, 2010

Allahabad High Court
Birendra And Others vs State Of U.P. And Others on 4 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 26618 of 2009

Petitioner :- Birendra And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Prakash Chandra Srivastav
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Shri Kant Tripathi,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.4, 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 petitioners, namely, Birendra Prasad, Santosh Kumar,
Bhudev Singh and Jaswant Singh,who are involved in case crime no.1088 of
2009, under Sections 420, 467,468, 471,504 and 506 I.P.C., P.S. Madrak,
District Aligarh 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 :- 4.1.2010
Asha