Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 1170 of 2010 Petitioner :- Haji Rais & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Manoj Misra Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard learned counsel for the petitioners 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.
Till next date of listing or till submission of charge sheet whichever
is earlier, the arrest of the petitioners, namely, Haji Rais and
Saleem who are wanted in Case Crime No.1255 of 2009, under
Section 420 I.P.C. and Section 3/7 Essential Commodities Act,
P.S. Seohara, District Bijnor 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 :- 28.1.2010
Mustaqeem.