Allahabad High Court High Court

Akhilesh Kumar vs State Of U.P. And Others on 12 July, 2010

Allahabad High Court
Akhilesh Kumar vs State Of U.P. And Others on 12 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12289 of 2010

Petitioner :- Akhilesh Kumar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Hemendra Pratap Singh,Pankaj Kumar Yadav
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.

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.
Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioner, namely, Akhilesh Kumar who is wanted in Case
Crime No. 869 of 2010 under section 419/420/467/468 & 471 I.P.C., P.S.
Kotwali Padrauna, District Kushi Nagar 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 :- 12.7.2010
Naim