Allahabad High Court High Court

Chhavi Raj Patel & Others vs State Of U.P. & Others on 7 July, 2010

Allahabad High Court
Chhavi Raj Patel & Others vs State Of U.P. & Others on 7 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 11974 of 2010

Petitioner :- Chhavi Raj Patel & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A. Kumar Srivastava
Respondent Counsel :- Govt. Advocate,Anil Kumar Verma

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 and learned counsel for the complainant.
We have been taken through the allegations contained in the F.I.R. and the
material on record.

Learned counsel for the complainant prays for and is granted two weeks time
to file counter affidavit. Learned A.G.A. may also file counter affidavit
within the same period. Rejoinder affidavit may thereafter be filed within one
week.

List this matter after the 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, Chhavi Raj Patel, Sanjay, Servesh and
Kamlesh who are wanted in case crime No. 182 of 2010 under sections 323,
504, 506, 452, 427 I.P.C. P.S. Cholapur District Varanasi 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
o.k.