Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 1679 of 2010 Petitioner :- Akhilesh Mishra & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Sikandar B. Kochar Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Challenge in this petition is to the F.I.R. registered at case crime
no.27 of 2010, under Sections 420,418,264 and 265 I.P.C. and
Rules 30, 31,32,33 and 38 (a) (1,2,3) of the U.P. Sugarcane
(Regulation of Supply and Purchase) Rules, 1954, Police Station
Kotwali City, District Bijnor.
We have heard learned counsel for the petitioners, learned A.G.A.
for the State as well as Sri Ravindra Singh, learned counsel
appearing for the Cane Development Societies, Ltd..
The issues canvassed before us are the self same issues which have
been elaborately argued in Criminal Misc. Writ Petition no.1072 of
2010 in which while granting interim order staying the arrest of the
petitioners, the petition has been posted for final hearing on
8.3.2010 alongwith other petitions involving similar issues. For
detailed order, see order dated 25.1.2010 passed in Writ Petition
no.1072 of 2010 (Supra).
Learned A.G.A. may file counter affidavit within four weeks.
Learned counsel for the Cane Development Society may also file
counter affidavit within the aforesaid period. Rejoinder affidavit if
any may be filed within one week next thereafter. List this matter
on 8.3.2010 along with writ petition no.1072 of 2010.
Till then, the arrest of the petitioners namely Akhilesh Mishra and
Kushagra Bajaj, who are wanted in the case as aforesaid shall
remain stayed.
Order Date :- 2.2.2010
Asha