Allahabad High Court High Court

Gurmeet Singh vs State Of U.P. And Others on 11 January, 2010

Allahabad High Court
Gurmeet Singh vs State Of U.P. And Others on 11 January, 2010
Court No. - 41
Case :- CRIMINAL MISC. WRIT PETITION No. - 294 of 2010
Petitioner :- Gurmeet Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Abhay Raj Singh
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 the 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, Gurmeet Singh who is wanted in case
crime No. 1044 of 2009 under sections 406,419,420,468,504,506 I.P.C. , P.S.
Sikriganj, District Gorakhpur 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 :- 11.1.2010
Salim