Allahabad High Court High Court

Furkan Alias Arif & Others vs State Of U.P. & Others on 9 July, 2010

Allahabad High Court
Furkan Alias Arif & Others vs State Of U.P. & Others on 9 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12177 of 2010

Petitioner :- Furkan Alias Arif & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- A.P. Tewari,S.S. Tripathi
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 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, Furkan alias Arif, Parvej, I.U.
Khan, Hannan and Nauman, who are involved in case crime no.703 of 2010,
under Sections 419,420,406 and 506 I.P.C., P.S. Rajghat, District Gorakhpur
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 :- 9.7.2010
Asha