Allahabad High Court High Court

Kuldip Singh And Another vs State Of U.P. & Others on 25 January, 2010

Allahabad High Court
Kuldip Singh And Another vs State Of U.P. & Others on 25 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1073 of 2010

Petitioner :- Kuldip Singh And Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Diptiman Singh,S.D. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Challenge in this petition is to the F.I.R. registered at case crime No. 13 of
2010 under sections 405, 418, 420, 120 B IPC read with section 8,11 and 12
of the U.P. Sheera Niyantran Adhiniyam, 1964 P.S.Pahasu District
Bulandshahr.

We have heard learned counsel for the petitioners , learned Advocate General
who has been assisted by learned Government Advocate and learned A.G.A.
We have also heard Sri Ravindra Singh learned counsel for the Cane
Development Societies, Ltd.

The issues canvassed before us are the self same issues which have been
elaborately argued in Criminal Writ Petition No. 1072 of 2010 in which while
granting interim order staying the arrest of the petitioners, the petition has
been posted for final hearing on 8.3.2010 alongwith other petitions involving
similar issues. For detailed order, see order dated 25.1.2010 passed in writ
petition no. 1072 of 2010 (supra).

Learned A.G.A may file counter affidavit within four weeks. Learned counsel
for the Cane Development Society may also file counter affidavit within the
aforesaid period. Rejoinder affidavit if any may be filed within one week next
thereafter.List this matter on 8.3.2010 alongwith writ petition no.1072 of
2010.

Till then, the arrest of the petitioners namely Kuldip Sing, C.K.Dixit, Anuj
Kumar Somani, Awadhesh Kumar Singh and Sunil Kumar who are wanted in
the case as aforesaid shall remain stayed

Order Date :- 25.1.2010
MH