Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 569 of 2010 Petitioner :- Khoob Lal Respondent :- State Of U.P. & Others Petitioner Counsel :- M.K. Chaturvedi Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard learned counsel for the petitioners and also learned A.G.A.
appearing for the State.
List and connect with Criminal Misc. Writ Petition No. 3 of 2010.
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, Khoob Lal who is
wanted in Case Crime No. 1081 of 2009 under sections 419, 420,
467, 468, 471 I.P.C., P.S. Kotwali Padrauna, District Kushi 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 :- 13.1.2010
Shahnawaz