Court No. - 39 Case :- CRIMINAL MISC. WRIT PETITION No. - 11207 of 2010 Petitioner :- Karanveer Singh & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- D.K. Kulshrestha Respondent Counsel :- Govt. Advocate Hon'ble Vineet Saran,J.
Hon’ble Prakash Krishna,J.
Learned A.G.A. has accepted notice for the respondents no. 1 and
2.
Issue notice to the respondents no. 3 fixing a date immediately
after one month.
All the respondents may file counter affidavit by the next date.
Considering the facts and circumstances of this case and on
perusal of the FIR, it is provided that investigation may be
continued but the petitioners may not be arrested in case crime no.
114 of 2010 under Sections 427, 452, 468, 323, 504, 506 IPC,
Police Station Khurja Dehat, District Bulandshahar till the next
date of listing or till submission of report under Section 173
Cr.P.C., whichever is earlier. However, it is provided that the
petitioners shall fully cooperate with the investigation and shall
appear as and when called upon to assist in the investigation.
Order Date :- 29.6.2010
abHiShEk