Allahabad High Court High Court

Daya Kishan & Others vs State Of U.P. & Others on 27 January, 2010

Allahabad High Court
Daya Kishan & Others vs State Of U.P. & Others on 27 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 959 of 2010

Petitioner :- Daya Kishan & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Praneet Kumar Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioner and also learned AGA appearing for
the State.

We have been taken through the allegations contained in the FIR and the
material on record.

Issue notice to respondent no.2, who may file counter affidavit within four
weeks. Learned AGA may also file counter affidavit within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List thereafter before appropriate Bench.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioner, namely Daya Kishan, Ram Bharose, Ram
Kishun Rayakwar, Hukum Singh, Bramh Pal and Suneeta who are involved in
case crime no.1641 of 2009, under Sections 498-A, 323, 504, 506 IPC and ¾
D.P.Act, Police Station Sipari Bazar, district Jhansi shall remain stayed of
course subject to the restraint that the petitioner shall fully cooperate with the
investigation and shall appear as and when called upon to assist in the
investigation.

The matter is released and shall not be treated as tied up to this Bench.
Order Date :- 27.1.2010
Gaurav