Allahabad High Court High Court

Brij Bihari Lal vs State Of U.P. & Others on 5 January, 2010

Allahabad High Court
Brij Bihari Lal vs State Of U.P. & Others on 5 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 26557 of 2009

Petitioner :- Brij Bihari Lal
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Praveen Kr. Giri,S.B. Maurya
Respondent Counsel :- Govt. Advocate,Akhilesh Kumar,Sudhakar
Srivastava

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.

The learned counsel for the complainant prays for and is granted two weeks
time to file counter affidavit. 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, Brij Bihari Lal, who is involved in
case crime no. 718 of 2009 under Sections 419, 420, 467, 468, 471, 506 IPC,
P.S. Soraon , 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