Allahabad High Court High Court

Vivek Kumar Yadav vs State Of U.P. & Others on 6 July, 2010

Allahabad High Court
Vivek Kumar Yadav vs State Of U.P. & Others on 6 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 11862 of 2010

Petitioner :- Vivek Kumar Yadav
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sanjay Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,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 the expiry of the aforesaid period.
Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioner, namely, Vivek Kumar Yadav who is wanted in
case crime No. 818 of 2010 under sections 323, 504, 506 I.P.C. and 3(1)X of
S.C.S.T. Act P.S. Chauri Chaura District Gorakhpur 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 :- 6.7.2010
o.k.