Allahabad High Court High Court

Lallan Kanoujiya & Others vs State Of U.P. & Others on 14 July, 2010

Allahabad High Court
Lallan Kanoujiya & Others vs State Of U.P. & Others on 14 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12446 of 2010

Petitioner :- Lallan Kanoujiya & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sheo Ram Singh,Janardan Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

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.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 expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely, Lallan Kanoujia, Girdhari
Kanoujiya and Punwasi Kanoujiya, who are involved in case crime no.390 of
2010, under Section 3/4 of D.P.Act, P.S. Raunapar, District Azamgarh 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 :- 14.7.2010
Asha