Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 1097 of 2010 Petitioner :- Ashu Malik & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Amit Daga Respondent Counsel :- Govt. Advocate 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.
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 in the meantime.
Rejoinder affidavit if any may be filed within two weeks next thereafter.
List this matter after the expiry of the aforesaid period along with Criminal
Misc. Writ Petition.749 of 2010.
Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioners, namely, Ashu Malik and Praveen who are wanted
in case crime No. 3118 of 2009 under sections 420, 406, 467, 468, 471 and
506 I.P.C. P.S. Indrapuram, district Ghaziabad 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 :- 25.1.2010
Shahnawaz