Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 11886 of 2010 Petitioner :- Bhirgu Nath Singh & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Sanjay Kumar 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.
We have been taken through the allegations contained in the
F.I.R. and the material on record.
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, Bhirgu Nath Singh,
Vinod Singh, Shailendra Singh and Vakil Singh who are wanted in
Case Crime No.759 of 2010, under Sections 419, 420, 467, 468,
471 and 474 I.P.C., P.S. Chauri Chaura, district Gorakhpur 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 :- 7.7.2010
Shahnawaz