Court No. - 25 Case :- MISC. BENCH No. - 962 of 2010 Petitioner :- Jasbir Singh S/O Sardar Sajjan Singh Respondent :- State Of U.P. Thru Prin. Secy. Home & Ors. Petitioner Counsel :- Girish Chandra Sinha Respondent Counsel :- G.A. Hon'ble Abdul Mateen,J.
Hon’ble Yogendra Kumar Sangal,J.
Heard learned counsel for the parties.
The petitioner in this petition, amongst other prayers, has prayed for the
following reliefs:
(i) To issue appropriate writ order or direction to the opposite parties to
release the petitioner forthwith from the custody of police…; and
(ii) issue a writ order or direction in the nature of certiorari to quash the FIRs
contained as Annexure No.s 8 and 10 to this writ petition.
Admittedly, the petitioner was arrested and has been remanded to judicial
custody in pursuance of remand order passed by the competent Magistrate,
which order is not under challenge.
Learned Additional Government Advocate shall file counter affidavit within
four weeks. Two weeks thereafter is allowed to the petitioner to file rejoinder
affidavit.
List thereafter.
Order Date :- 4.2.2010
anb