Allahabad High Court High Court

Abhimanyu And Others vs State Of U.P. & Ors. on 9 August, 2010

Allahabad High Court
Abhimanyu And Others vs State Of U.P. & Ors. on 9 August, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 14437 of 2010

Petitioner :- Abhimanyu And Others
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- V.K. Agnihotry
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Surendra Singh,J.

Heard learned counsel for the petitioners and learned Additional
Government Advocate.

Issue notice to respondent No. 3, who may file a counter affidavit
within four weeks. Learned AGA may also file a counter affidavit
within the aforesaid period.

Rejoinder affidavit may be filed within two weeks thereafter.

List thereafter.

Till the next date of listing or till submission of the charge sheet,
whichever is earlier, the arrest of the petitioners-Abhimany,
Manoj, Sonu, Bauwa and Akhilesh in case crime No. 11-A of 2010
under section 147, 323, 504, 506 IPC and section 3(1) (X) of SC
and ST Act, police station Nawabganj, district Kanpur Nagar, shall
remain stayed provided they cooperate with the investigation.

Order Date :- 9.8.2010
Ishrat