Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 1211 of 2010 Petitioner :- Deepak Ansal Respondent :- State Of U.P. & Others Petitioner Counsel :- Manu Khare 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 and connect this matter alongwith crl. misc. writ petition no. 368 of 2010.
Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioner, namely, Deepak Ansal who is wanted in case
crime No. 1664 of 2009 under sections 420 I.P.C. P.S. Kavi Nagar District
Ghaziabad 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.
Order Date :- 28.1.2010
o.k.