Allahabad High Court High Court

Lalit Kumar And Another vs State Of U.P. And Others on 13 January, 2010

Allahabad High Court
Lalit Kumar And Another vs State Of U.P. And Others on 13 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 516 of 2010

Petitioner :- Lalit Kumar And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ram Babu Sharma
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.

We have been taken through the allegations contained in the F.I.R. and the
material on record.

Issue notice to respondent no. 4 who may file counter affidavit within four
weeks. Learned A.G.A. may also file counter affidavit within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List this matter after the 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, Lalit Kumar and Kilash Chandra who is
wanted in case crime No. 906 of 2009 under sections 420, 467, 468, 471
I.P.C. P.S. Kasna District Gautam Budh Nagar shall remain stayed of
course subject to the restraint that the petitioners shall fully cooperate with the
investigation and shall appear as and when called upon to assist in the
investigation.

Order Date :- 13.1.2010
o.k.