Allahabad High Court High Court

Banni Ram vs State Of U.P. & Others on 15 July, 2010

Allahabad High Court
Banni Ram vs State Of U.P. & Others on 15 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12603 of 2010

Petitioner :- Banni Ram
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.

List and connect along with Criminal Misc. Writ Petition No.12248 

of 2010.

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 in 

the meantime. Rejoinder affidavit if any may be filed within two 

weeks next thereafter. 

List this matter after 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, Banni Ram who is 

wanted in Case Crime No.131 of 2010, under Section 420 I.P.C., 

P.S.   Fatehabad,   District   Agra   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 :- 15.7.2010
Mustaqeem.