Allahabad High Court High Court

Raju And Others vs State Of U.P. And Others on 8 July, 2010

Allahabad High Court
Raju And Others vs State Of U.P. And Others on 8 July, 2010
Court No. - 42
Case :- CRIMINAL MISC. WRIT PETITION No. - 12075 of 2010
Petitioner :- Raju And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Devesh Kumar,Rupak Chaubey
Respondent Counsel :- Govt. Advocate
Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

List and connect along with Criminal Misc. Writ Petition No.11787 

of 2010.

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, Raju, Harish Chand, 

Rajendra Yadav and Veer Chandra who are wanted in Case Crime 

No.139 of 2010, under Sections 420, 467, 468, 471, 120­B, 452, 

504, 506 I.P.C., P.S. Sadar Bazar, District Mathura 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
Mustaqeem.