Allahabad High Court High Court

Chitrakoot Agraheri And Others vs State Of U.P. And Others on 11 January, 2010

Allahabad High Court
Chitrakoot Agraheri And Others vs State Of U.P. And Others on 11 January, 2010
Court No. - 41
Case :- CRIMINAL MISC. WRIT PETITION No. - 348 of 2010
Petitioner :- Chitrakoot Agraheri And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- K.S. Tiwari,S.K. Shukla
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 nos. 3 & 4 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, Chitrakoot Agraheri, Anjani Kumar, Ram
Rati Devi, Mukhiya, Raj Kumar, Babloo, Radhey and Km. Priti, who are
wanted in case crime No. 915 of 2009 under sections 504,506 I.P.C. and 3/4
D.P. Act, P.S. Marihan, District Mirzapur 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 :- 11.1.2010
Salim