Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 14119 of 2010 Petitioner :- Bechan & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- A. Kumar Srivastava,M.P. Pandey 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.
It is submitted by the learned counsel for the petitioners that the
report has been registered on the basis of the application moved
under Section 156 (3) Criminal Procedure Code after more than
six months.
Issue notice to respondent no.3 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 petitioners, namely, Bechan, Shayamu,
Deepak, Ram Dev, Sidhat, Janardan, Nagendra, Mathura and
Ambika who are wanted in Case Crime No. 869 of 2010, under
Sections 382 and 411 I.P.C., P.S. Siddharth Nagar, district
Siddharth Nagar 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 :- 4.8.2010
Shahnawaz