Allahabad High Court High Court

Devendra Yadav And Others vs State Of U.P. And Others on 4 January, 2010

Allahabad High Court
Devendra Yadav And Others vs State Of U.P. And Others on 4 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 26620 of 2009

Petitioner :- Devendra Yadav And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Vinod Sinha,Mahesh Sharma
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Shri Kant Tripathi,J.

Heard learned counsel for the petitioners, the learned counsel for the
complainant 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.

The learned counsel for the respondent no.4 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 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, Devendra Yadav, Vinod Yadav,
Chandra Prakash Yadav and Jagveer Yadav, who are involved in case crime
no. 650 of 2009 under Sections 420,406 467, 468, 471 and 506 IPC, P.S.
Gulaothi, District Bulandshahar, 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 :- 4.1.2010
RKSh