Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 1801 of 2010 Petitioner :- G.S. Sirohi & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Ajatshatru Pandey Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Challenge in this petition is to the F.I.R. registered as Case Crime No. 11 of
2010 under sections 11/12 of the Uttar Pradesh Sheera Niyantran Adhiniyam
1964 read with 120B/406/418/420IPC Police Station Hafizpur District
Ghaziabad .
We have heard learned counsel for the petitioners and also learned Additional
Government Advocate. We have also heard 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 Misc. Writ Petition No. 1072 of 2010 in which
while granting interim order staying the arrest of the petitioners ,the petition
has been posted for final hearing on 8.3.2010 along with other petitions
involving similar issues. For detailed order, see order dated 25.1.2010 passed
in Writ Petition No. 1072 of 2010 (Supra).
Learned AGA may file counter affidavit within four weeks . Learned counsel
for the Cane Development Society may also file counter affidavit within the
aforesaid period. Rejoinder if any may be filed within one week next
thereafter. List this matter on 8.3.2010 along with Writ Petition No. 1072 of
2010.
Till then, the arrest of the petitioners G.S.Sirohi, Naveen Tyagi, Arun
Sharma, Virendra Kumar & Deepak Kumar who are wanted in the Case as
aforementioned shall remain stayed.
Order Date :- 4.2.2010
Naim