Allahabad High Court High Court

Ashok Kumar Pandey @ Ashok Kumar … vs State Of U.P. Thru Principal … on 15 June, 2010

Allahabad High Court
Ashok Kumar Pandey @ Ashok Kumar … vs State Of U.P. Thru Principal … on 15 June, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5699 of 2010

Petitioner :- Ashok Kumar Pandey @ Ashok Kumar Das Chela Baba
Amardas
Respondent :- State Of U.P. Thru Principal Secretary Home & Ors.
Petitioner Counsel :- S.P. Shukla
Respondent Counsel :- G.A.

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Learned AGA appearing for respondent nos. 1 to 3 prayed for and is allowed
four weeks’ time to file counter affidavit. Rejoinder affidavit may be filed
within another two weeks. List thereafter.

Issue notice to the respondent no. 4 returnable at an early date.

Till next date of listing or till filing of chargesheet whichever is earlier,
petitioner shall not be arrested in Case Crime No. 973 of 2010, Under
Sections 447, 448, 380, 386, 504 & 506 IPC, P.S. Ayodhya Kotwali, district
Faizabad.

Order Date :- 15.6.2010
Kaushal