Allahabad High Court High Court

Dr. Mohd. Hasin Khan vs State Of U.P. & Others on 29 January, 2010

Allahabad High Court
Dr. Mohd. Hasin Khan vs State Of U.P. & Others on 29 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 1384 of 2010

Petitioner :- Dr. Mohd. Hasin Khan
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Akhilesh Tripathi,Vivek Misra
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.4, 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 Dr. Mohd. Hasin Khan, who is
involved in case crime no.8 of 2010, under Sections 467, 468, 471, 420 and
409 IPC, Police Station Fatehgarh, district Farrukhabad 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 and investigation may go on.
It shall not be treated as tied up or part heard with this Bench and shall stand
released from the order of assignment.

Order Date :- 29.1.2010
Gaurav