Allahabad High Court High Court

Gram Panchayat Adhikari Manihari … vs State Of U.P. & Others on 30 June, 2010

Allahabad High Court
Gram Panchayat Adhikari Manihari … vs State Of U.P. & Others on 30 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. WRIT PETITION No. - 11308 of 2010

Petitioner :- Gram Panchayat Adhikari Manihari Ghazipur & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Kamlesh Kumar Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Vineet Saran,J.

Hon’ble Prakash Krishna,J.

Learned A.G.A. has accepted notice for the respondents no. 1 and 2.

Issue notice to the respondent no. 3 fixing a date immediately after one
month.

All the respondents may file counter affidavit by the next date.

Considering the facts and circumstances of this case and on perusal of the
FIR, it is provided that investigation may be continued but the petitioners may
not be arrested in case crime no. NIL of 2008 under Sections 467, 468, 419,
420, 471, 120-B IPC, Police Station Shadiyabad, District Ghazipur till the
next date of listing or till submission of report under Section 173 Cr.P.C.,
whichever is earlier. However, it is provided that the petitioners shall fully
cooperate with the investigation and shall appear as and when called upon to
assist in the investigation.

Order Date :- 30.6.2010
abHiShEk