Allahabad High Court High Court

Brijesh Shukla vs State Of U.P. & Others on 30 June, 2010

Allahabad High Court
Brijesh Shukla vs State Of U.P. & Others on 30 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. WRIT PETITION No. - 11266 of 2010

Petitioner :- Brijesh Shukla
Respondent :- State Of U.P. & Others
Petitioner Counsel :- C.K. Parekh
Respondent Counsel :- Govt. Advocate

Hon'ble Vineet Saran,J.

Hon’ble Prakash Krishna,J.

Supplementary affidavit filed today may be placed on record.

Learned A.G.A. has accepted notice for the respondents no. 1 & 2.

Issue notice to the respondents no.3 fixing a date immediately after one
month.

All the respondents may file counter affidavit by the next date.

Considering the facts and circumstances of this case and on perusal of the
FIR, it is provided that investigation may be continued but the petitioner may
not be arrested in Case Crime No.790 of 2010 under Sections 419, 420, 406,
504 & 506 of I.P.C Police Station Gorakh Nath District Gorakhpur till the
next date of listing or till submission of report under Section 173 Cr.P.C.,
whichever is earlier. However, it is provided that the petitioner shall fully
cooperate with the investigation and shall appear as and when called upon to
assist in the investigation.

Order Date :- 30.6.2010
IB