Allahabad High Court High Court

Hari Bhagwan & Others vs State Of U.P. & Others on 3 February, 2010

Allahabad High Court
Hari Bhagwan & Others vs State Of U.P. & Others on 3 February, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 1495 of 2010

Petitioner :- Hari Bhagwan & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Rajiv Gupta,Lalit Kumar Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioners and the learned A.G.A.
This writ petition has been filed for quashing the F.I.R. dated 5.8.2009 giving
rise to Case Crime No.385 of 2009 under Sections 364, 406 I.P.C. P.S.
Farah, district Mathura.

Learned A.G.A. is granted four weeks’ time to file a counter affidavit. Issue
notice to respondent no.3 who may also file a counter affidavit within the
same period. Rejoinder affidavit be filed within two weeks. List thereafter
before the appropriate Court. It shall not be treated as tied up or part heard to
this Bench and shall stand released from the order of assignment.
Till the next date of listing or till the submission of charge sheet, whichever is
earlier, the arrest of the petitioners, namely, Hari Bhagwan, Naval Singh,
Satish Singh, Viri Singh, Santosh and Pramod, accused in the aforesaid case
crime number, shall remain stayed subject to the condition that they shall
fully cooperate in the investigation and shall make themselves available as
and when required by the police for the purpose of investigation.

Order Date :- 3.2.2010
mt