Allahabad High Court High Court

Gaus Mohammad vs State Of U.P. & Others on 2 August, 2010

Allahabad High Court
Gaus Mohammad vs State Of U.P. & Others on 2 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13838 of 2010

Petitioner :- Gaus Mohammad
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.K. Tripathi,Neeraj Singh
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.4   who   may   file   counter   affidavit 

within four weeks. Learned A.G.A. may also file counter affidavit in 

the meantime. Rejoinder affidavit if any may be filed within two 

weeks next thereafter. 

List this matter after expiry of the aforesaid period. 

Till next date of listing or till submission of charge sheet whichever 

is earlier, the arrest of the petitioner, namely, Gaus Mohammad 

who is wanted in Case Crime No.430 of 2010, under Section 2/3 

the   Prevention   of   Damage   to   Public   Property   Act,   1984   and 

Section   447   I.P.C.,   P.S.   Saini,   district   Kaushambi   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 :- 2.8.2010
Shahnawaz