Allahabad High Court High Court

Peer Mohammad vs State Of U.P. & Others on 3 July, 2010

Allahabad High Court
Peer Mohammad vs State Of U.P. & Others on 3 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 11680 of 2010

Petitioner :- Peer Mohammad
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Kamaluddin Khan
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.

List and connect this writ petition along with Criminal Misc.Writ Petition
No.9135 of 2010.

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.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioner, namely, Peer Mohammad, who is involved
in case crime no.1394 of 2009, under Sections 406,419,420,504 and 506
I.P.C., P.S. Maudaha, District Hamirpur 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 :- 3.7.2010
Asha