Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12344 of 2010 Petitioner :- Abhay Rai & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- N.K. Chaturvedi 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 two
weeks next thereafter.
List this matter after expiry of the aforesaid period alogn with
Criminal Misc. Writ Petition No. 11947 of 2010.
Till next date of listing or till submission of charge sheet whichever
is earlier, the arrest of the petitioners, namely, Abhay Rai, Ram
Anuj Mishra and Jugul Kishore Rai who are wanted in Case Crime
No. 318 of 2010, under Sections 384, 386, 504 and 506 I.P.C. and
Section 3 (1) (X) SC/ST Act, P.S. Harpur Budahat, district
Gorakhnpur 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 :- 13.7.2010
Shahnawaz