Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 520 of 2010 Petitioner :- Keshav Chandar Maheshwari Respondent :- State Of U.P. And Others Petitioner Counsel :- S.K. Pandey,R.K. Pandey Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Supplementary affidavit filed by the learned counsel for the petitioner is
taken on record.
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.
Till next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioner, namely, Keshav Chandra
Maheshwari who is wanted in Case Crime No.465 of 2009, under
Sections 419, 420, 467, 468, 471, 120B I.P.C. read with Section 3(i)(x)
S.C./S.T. Act, P.S. Kotwali, District Kanpur 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 :- 19.1.2010
Mustaqeem.