Allahabad High Court High Court

Gyan Singh & Others vs State Of U.P. & Others on 10 May, 2010

Allahabad High Court
Gyan Singh & Others vs State Of U.P. & Others on 10 May, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 6797 of 2010

Petitioner :- Gyan Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ramesh Sinha
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble S.C. Chaurasia,J.

Heard learned counsel for the petitioners and learned AGA.

It is pointed out that there is a lot of civil ligation pending between the parties
and that the F.I.R. has been lodged with malafide intentions.

Issue notice to respondent no. 4.

State and respondent no. 4 may file counter affidavit within four weeks.
Rejoinder affidavit, if any, may be filed within two weeks thereafter.

List thereafter before the appropriate Bench.

Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of th petitioners in case crime no. 310 of 2009, under
Section-420, 466, 467, 468, 471, 474, 196, 197, 295, 504, 506 I.P.C., P.S.-
Shahjad Nagar, District-Rampur shall remain stayed provided they cooperate
with the investigation.

Order Date :- 10.5.2010
Sharad