Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 13039 of 2010 Petitioner :- Haneef @ Mirchi @ Mohd. Haneef Respondent :- State Of U.P. & Others Petitioner Counsel :- Farid Ahmed Quraishi 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 within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
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, Haneef alias Mirchi alias Mohd. Haneef
who is wanted in case crime No. 251 of 2010 under sections 420, 467, 468,
471 I.P.C. P.S. Mandawar District Bijnor 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 :- 22.7.2010
o.k.