Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 11102 of 2010 Petitioner :- Ramdas Kushwaha Respondent :- State Of U.P. & Others Petitioner Counsel :- Shashi Dhar Pandey 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 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 petitioner, namely, Ramdas Kushwaha who is wanted in
Case Crime No. 255 of 2010 under sections 406/420/406/467/468/471/120B
I.P.C., P.S. South, District Firozabad 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 :- 2.7.2010
Naim