Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12466 of 2010 Petitioner :- Gorakh Yadav & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Tulsi Singh Yadav 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.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 petitioners, namely, Gorakh Yadav,
Pyari Devi, Arvind Yadav and Panch Deo Yadav who are wanted
in Case Crime No.577 of 2010, under Sections 452, 394, 323, 504
and 506 I.P.C., P.S. Karanda, district Ghazipur 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 :- 14.7.2010
Shahnawaz