Allahabad High Court High Court

Dhruv Mohan Sawhney & Another vs State Of U.P. & Others on 25 January, 2010

Allahabad High Court
Dhruv Mohan Sawhney & Another vs State Of U.P. & Others on 25 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 833 of 2010

Petitioner :- Dhruv Mohan Sawhney & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Diptiman Singh,Gopal Chaturvedi,S.D. Singh
Respondent Counsel :- Govt. Advocate,Ravindra Singh

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Challenge in this petition is to the F.I.R registered at case crime No. 13 of
2010 under section 405/418, 420/120 B IPC read with sections 8,11 and 12 of
the U.P.Sheera Niyantran Adhiniyam 1964 PS Pahasu District Bulandshahr.

We have heard learned counsel for the petitioners, learned A.G.A for the State
and Sri Ravindra Singh, learned counsel for the Cane Development Societies
Ltd.

The issues canvassed before us are the self same issues which have been
elaborately argued in Criminal writ petitio No. 1072 of 2010 in which while
granting interim order staying the arrest of the petitioners, the petition has
been postd for final hearing on 8.3.2010 alongwith other petitions involving
similar issues. For detailed order, wee order dated 25.1.2010 passed in writ
petition no. 1072 of 2010.

Learned A.G.A may file counter affidavit within four weeks. Learned counsel
for the Cane Development Society may also file counter affidavit within the
same period. Rejoinder affidavit if any, may be filed within one week next
thereafter. List this matter on 8.3.2010 alongwith writ petition no. 1072 of
2010.

Till then, the arrest of the petitioners namely Dhruv Mohan Sawhney and
Tarun Sawhney who are wanted in the case as aforesaid shall remain stayed.

Order Date :- 25.1.2010
MH