Allahabad High Court High Court

Lalloo Tiwari vs State Of U.P. & Others on 21 July, 2010

Allahabad High Court
Lalloo Tiwari vs State Of U.P. & Others on 21 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12984 of 2010

Petitioner :- Lalloo Tiwari
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Dhirendra Pratap Singh
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. 3 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, Lalloo Tiwari who is wanted in case
crime No. 1018 of 2009 under sections 467, 468, 419, 402 I.P.C. and 3(2)(5)
and 3(1) of S.C.S.T. Act P.S. Harpur Budhat District Gorakhpur 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 :- 21.7.2010
o.k.