Allahabad High Court High Court

Chandrapal Singh & Others vs State Of U.P. & Others on 6 July, 2010

Allahabad High Court
Chandrapal Singh & Others vs State Of U.P. & Others on 6 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 11875 of 2010

Petitioner :- Chandrapal Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ram Sanehi Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

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.3, who may file counter affidavit within four
weeks. Learned A.G.A. may also file counter affidavit within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List this matter after expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely, Chandrapal Singh, Chhtrapal
Singh, Hari Singh, Manju alias Bishnu Kumar and Praveen, who are involved
in case crime no.366 of 2010, under Section 198A(2) of U.P.Z.L.R. Act, P.S.
Sikandra Rao, District Hathras (Mahamaya 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 :- 6.7.2010
Asha