Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12512 of 2010 Petitioner :- Guddu Tiwari & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Ravi Sahu 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.3 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 along with
Criminal Misc. Writ Petition No. 12033 of 2010.
Till next date of listing or till submission of charge sheet whichever
is earlier, the arrest of the petitioners, namely, Guddu Tiwari,
Gaurav Tiwari and Ram Sajan Tiwari who are wanted in Case
Crime No. 188 of 2010, under Sections 147, 504, 506, 452 and
420 I.P.C., Section 3/4 D.P. Act and Section 138 N.I. Act, P.S.
Navabganj, district Kanpur Nagar 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 :- 15.7.2010
Shahnawaz