Allahabad High Court High Court

Irshad vs State Of U.P. & Ors. on 8 July, 2010

Allahabad High Court
Irshad vs State Of U.P. & Ors. on 8 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12009 of 2010

Petitioner :- Irshad
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- A.K.S. Bais
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 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 petitioner, namely, Irshad, who is involved in case
crime no.141 of 2010, under Sections 3/5/8 Cow Slaughter Act and 3/11
Animal Cruelty Act and 504 I.P.C., P.S. Gagal Heri, District Saharanpur 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 :- 8.7.2010
Asha