Allahabad High Court High Court

Imran vs State Of U.P. & Others on 30 July, 2010

Allahabad High Court
Imran vs State Of U.P. & Others on 30 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13767 of 2010

Petitioner :- Imran
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Atul Kumar Tiwari
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 in 

the meantime. Rejoinder affidavit if any may be filed within two 

weeks next thereafter. 

List   this   matter   after   expiry   of   the   aforesaid   period   along   with 

Criminal Misc. Writ Petition No. 2313 of 2010. 

Till next date of listing or till submission of charge sheet whichever 

is earlier, the arrest of the petitioner, namely, Imran who is wanted 

in Case Crime No. 17­A of 2010, under Sections 147, 427, 504, 

506 and 307 I.P.C., P.S. Kotwali, district Farrukhabad 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 :- 30.7.2010
Shahnawaz