Allahabad High Court High Court

Anshudhar Singh & Others vs State Of U.P. & Others on 21 January, 2010

Allahabad High Court
Anshudhar Singh & Others vs State Of U.P. & Others on 21 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 889 of 2010

Petitioner :- Anshudhar Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- N.I. Jafri,Atul Pandey
Respondent Counsel :- Govt. Advocate,S.N. Tripathi

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 and learned counsel for the complainant.

We have been taken through the allegations contained in the F.I.R. and the 

material on record. 

Learned counsel for the complainant prays for and is granted two weeks time 

to file counter affidavit. Learned A.G.A. may also file counter affidavit in the 

meantime.

List and connect along with Criminal Misc. Writ Petition No.378 of 2010 after 

expiry of the aforesaid period. 

Till next date of listing, the arrest of the petitioners, namely, Anshudhar Singh, 

Smt. Nirmala Devi, Ripudaman Singh, Man Singh and Abhay Singh who are 

wanted   in   case   crime   No.276   of   2009   under   Sections   147,   452,   504,   506 

I.P.C., P.S. Jaitpura, District Varanasi 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 :- 21.1.2010
Mustaqeem.