Allahabad High Court High Court

Amar Bahadur Singh & Others vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Amar Bahadur Singh & Others vs State Of U.P. & Others on 28 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 955 of 2010

Petitioner :- Amar Bahadur Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Nisar Uddin
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioner and also learned AGA appearing for
the State.

We have been taken through the allegations contained in the FIR and the
material on record.

Issue notice to respondent no.3, who may file counter affidavit within four
weeks. Learned AGA may also file counter affidavit within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List thereafter before appropriate Bench.

Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely Amar Bahadur Singh, Guddu and
Anil Mittal who are involved in case crime no.1A of 2010, under Sections
323, 342, 504, 506 and 452 IPC, Police Station Fazalganj, district Kanpur
Nagar 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 and investigation may go on.
The matter is released and shall not be treated as tied up to this Bench.
Order Date :- 28.1.2010
Gaurav