Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 463 of 2010 Petitioner :- Jai Prakash Yadav Respondent :- State Of U.P. Thru Sec. Home And Others Petitioner Counsel :- Atul Kumar Respondent Counsel :- Govt. Advocate,K.N. Shukla 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 and learned counsel for the complainant.
We have been taken through the allegations contained in the F.I.R. and
the material on record.
Learned counsel for the complainant prays for and is granted two weeks
time to file counter affidavit. Learned A.G.A. may also file counter
affidavit in the meantime. Rejoinder affidavit if any may be filed within
one week 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 petitioner, namely, Jai Prakash Yadav who is
wanted in case crime No.1253 of 2009 under Sections 419, 420, 406
I.P.C., P.S. Dhanghata, District Sant Kabir Nagar 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 :- 12.1.2010
Mustaqeem.