Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12214 of 2010 Petitioner :- Balram Prasad & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Diwakar Shukla 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 one week 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, Balram Prasad, Rinku, Nanka and Tinku,
who are wanted in case crime No. 418 of 2010 under Sections 323, 504, 506,
452, 448 IPC, P.S. Saini, District Kaushambi 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 :- 12.7.2010
Salim