Allahabad High Court High Court

Hori Lal & Others vs State Of U.P. & Others on 2 July, 2010

Allahabad High Court
Hori Lal & Others vs State Of U.P. & Others on 2 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 11608 of 2010

Petitioner :- Hori Lal & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Bhupendra Kumar Tripathi
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.4   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, Hori Lal, Cheda Lal, 

Gaidan Lal, Churaman, Tikaram, Ram Swaroop and Mahendra Pal 

who are wanted in Case Crime No. 1345 of 2010, under Sections 

419, 420, 467, 468, 471, 452, 323, 325, 504 and 506 I.P.C., P.S. 

Baheri, district   Bareilly 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 :- 2.7.2010
Shahnawaz