Allahabad High Court High Court

Jagdish Prasad Goswami vs State Of U.P. & Anr. on 16 June, 2010

Allahabad High Court
Jagdish Prasad Goswami vs State Of U.P. & Anr. on 16 June, 2010
Court No. - 9

Case :- CRIMINAL MISC. WRIT PETITION No. - 9406 of 2010

Petitioner :- Jagdish Prasad Goswami
Respondent :- State Of U.P. & Anr.

Petitioner Counsel :- Hariom Tiwari,Ali Hasan
Respondent Counsel :- Govt. Advocate
Correction Application No. 170923 of 2010
In 
Writ Petition No. 9406 of 2010
Hon’ble V.M. Sahai, J.

Hon’ble Krishna Murari, J.

This is an application seeking correction in the order dated 04.06.2010.

Heard learned counsel for the petitioner and learned A.G.A.

It is contended that vide order dated 04.06.2010 dictated in open Court, 

the arrest of the petitioner in Case Crime No. 835 of 2010 was stayed, 

but due to inadvertent mistake, a wrong order directing to consider the 

bail of the petitioner expeditiously, has been transcribed. It has also been 

contended that the arrest of the co­accused was also stayed vide order 

dated 03.06.2010 in Writ Petition No. 9351 of 2010.

From the shorthand book maintained by stenographer, it appears that a 

wrong order has been transcribed on the petition. 

The order dated 04.06.2010 transcribed on the writ petition is hereby 

recalled and is substituted by the following order.

“Heard learned counsel for the petitioner and learned A.G.A., who prays 

for and is allowed six weeks’ time to file counter affidavit. Petitioners will 

have three weeks thereafter for filing rejoinder affidavit.

List for admission after expiry of the aforesaid period.

It   is   contended   that   first   information   report   under   Section   2/3   U.P. 

Gangster and Anti­Social Prevention Act, 1986 being Case Crime No. 

835 of 2010 has been lodged with P.S. Kotwali, Orai, District Jalaun only 
on the basis of one alleged incident under Public Gambling Act, 1867, in 

which petitioner was granted bail. 

Considering   the   facts,   prima   facie,   petitioner   is   entitled   to   an   interim 

order.

Until   further   orders   of   this   Court,   the  arrest   of   the  petitioner   in  Case 

Crime No. 835 of 2010 under Section 2/3 U.P. Gangster and Anti­Social 

Prevention Act P.S. Kotwali, Orai, District Jalaun shall remain stayed.”

16.06.2010
VKS/ Crl. WP 9406/10