Allahabad High Court High Court

Arun Kumar Tiwari vs State Of U.P. & Others on 29 July, 2010

Allahabad High Court
Arun Kumar Tiwari vs State Of U.P. & Others on 29 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13646 of 2010

Petitioner :- Arun Kumar Tiwari
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Pankaj Srivastava,Neeraj Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioner 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. 4 who may file counter affidavit within four
weeks. Learned A.G.A. may also file counter affidavit within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List this matter after the expiry of the aforesaid period.
Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioner, namely, Arun Kumar Tiwari who is wanted in
case crime No. 181 of 2010 under sections 406, 420, 323, 504, 506 I.P.C.
P.S. Harbansh Mohal 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.

Order Date :- 29.7.2010
o.k.