Allahabad High Court High Court

Girraj Singh & Others vs State Of U.P. & Others on 1 July, 2010

Allahabad High Court
Girraj Singh & Others vs State Of U.P. & Others on 1 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 11485 of 2010

Petitioner :- Girraj Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Gaurav Kakkar,Umesh Chandra Tripathi
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioners 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 the expiry of the aforesaid period.
Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioners, namely, Girraj Singh, Udaipal Singh Rana and
Dhru Kumar Singh who are wanted in case crime No. 294 of 2010 under
sections 420, 504, 506, 323 I.P.C. P.S. Shahganj District Agra 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 :- 1.7.2010
o.k.