Allahabad High Court High Court

Mohd. Mukhtar vs State Of U.P. And Others on 5 January, 2010

Allahabad High Court
Mohd. Mukhtar vs State Of U.P. And Others on 5 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 26607 of 2009

Petitioner :- Mohd. Mukhtar
Respondent :- State Of U.P. And Others
Petitioner Counsel :- K.N. Raha
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.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.

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 petitioner, namely, Mohd. Mukhtar, who is involved
in case crime no. 150 of 2009 under Sections 419,420, 471, 504, 506 IPC,
P.S. Utraon, District Allahabad, 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 :- 5.1.2010
RKSh