Allahabad High Court High Court

Devraj Yadav & Anr. vs State Of U.P.,Thru. Secretary, … on 18 June, 2010

Allahabad High Court
Devraj Yadav & Anr. vs State Of U.P.,Thru. Secretary, … on 18 June, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5870 of 2010

Petitioner :- Devraj Yadav & Anr.
Respondent :- State Of U.P.,Thru. Secretary, Home & Others
Petitioner Counsel :- Kaushal Mishra
Respondent Counsel :- G.A.

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Learned Government Advocate has accepted notice on behalf of opposite
parties no. 1 and 2.

Issue notice to opposite party no. 3 returnable at an early date.

Four weeks time is allowed to file counter affidavit, two weeks for rejoinder
affidavit. List thereafter.

Till the next date of listing or till filing of charge-sheet, whichever is earlier,
petitioners shall not be arrested in pursuance to impugned First Information
Report, a copy of which has been annexed as Annexure-1 to the writ petition.

Order Date :- 18.6.2010
Madhu