Allahabad High Court High Court

Gulzar vs State Of U.P. & Others on 2 August, 2010

Allahabad High Court
Gulzar vs State Of U.P. & Others on 2 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13865 of 2010

Petitioner :- Gulzar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Satyendra Narayan Singh,Jagdish Prasad Mishra
Respondent Counsel :- Govt. Advocate,Yashwant Singh

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard   learned   counsel   for   the   petitioner,   learned   A.G.A.   appearing   for   the 
State and learned counsel for the complainant.

We have been taken through the allegations contained in the F.I.R. and the 

material on record. 

Learned counsel for the complainant prays for and is granted two weeks time 

to file counter affidavit. Learned A.G.A. may also file counter affidavit in the 

meantime.   Rejoinder   affidavit   if   any   may   be   filed   within   one   week   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 petitioner, namely, Gulzar who is wanted in case crime No.848 

of 2010, under Sections 420, 467, 468, 471, 462, 194, 192 I.P.C., P.S. Shamli, 

District Muzaffar Nagar shall remain stayed of course subject to the restraint 

that the petitioner shall fully cooperate with the investigation and shall appear 

as and when called upon to assist in the investigation. 

Order Date :- 2.8.2010
Mustaqeem.