Allahabad High Court High Court

Hari Narain Mishra & Another vs State Of U.P. & Others on 7 July, 2010

Allahabad High Court
Hari Narain Mishra & Another vs State Of U.P. & Others on 7 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 11321 of 2010

Petitioner :- Hari Narain Mishra & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ayank Mishra
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.

Connect & list this matter along with Criminal Misc. Writ Petition No. 11478
of 2010 (Smt. Roshan Jahan Siddiqui Versus State and others) 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, Hari Narain Mishra & Arun Kshetrapal
who are wanted in Case Crime No. 111 of 2010 under section 376/511/506
I.P.C., P.S. Cantt, District Allahabad 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 :- 7.7.2010
Naim