Allahabad High Court High Court

Govind Singh And Others vs State Of U.P. And Others on 13 January, 2010

Allahabad High Court
Govind Singh And Others vs State Of U.P. And Others on 13 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 501 of 2010

Petitioner :- Govind Singh And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Tripathi B.G. Bhai,P.S. Verma
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 within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
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, Govind Singh, Laxmi Narayan,
Vishvendra, Sukhdev and Ashok,who are involved in case crime no.623 of
2009, under Sections 323,504,506 I.P.C. and 3(1) (X) S.C.& S.T. (Prevention
of Atrocities) Act, P.S. Chhata, District Mathura 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 :- 13.1.2010
Asha