Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12068 of 2010 Petitioner :- Shohrab Alias Shaurab And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- Dhirendra Kumar Srivastav Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard learned counsel for the petitioners 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 petitioners, namely, Shohrab alias
Shaurab, Shahjad, Aizad, Gafoor, Iltaf, Ejaj, Matloob, Afsar and
Iqubal who are wanted in Case Crime No.64/619 of 2010, under
Sections 379 and 427 I.P.C., P.S. Jhijhana, district Muzaffar
Nagar 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 :- 8.7.2010
Shahnawaz