Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12086 of 2010 Petitioner :- Gaurav Aouhari Respondent :- State Of U.P. & Ors. Petitioner Counsel :- Shahabuddin Respondent Counsel :- Govt. Advocate,Krishna Shankar 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.
Counter affidavit is filed by learned counsel for the respondent be taken on
record.
Ten days’ time is allowed to learned counsel for the petitioner to file rejoinder
affidavit.
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, Gaurav Aouhari, who is involved
in case crime no.547 of 2010, under Sections 420, 406, 452, 323, 504,506 and
120-B I.P.C., P.S.Civil Line, District Moradabad 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.
Order Date :- 8.7.2010
Asha