Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 11506 of 2010 Petitioner :- Hariom & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Niklank Jain 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.4, 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 expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely, Hariom and Tatroori, who are
involved in case crime no.29 of 2010, under Section 394 I.P.C., P.S. Basai
Mohammadpur, District Firozabad 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 :- 1.7.2010
Asha