Allahabad High Court High Court

Laloo Yadav vs State Of U.P. And Others on 12 July, 2010

Allahabad High Court
Laloo Yadav vs State Of U.P. And Others on 12 July, 2010
Court No. - 42
Case :- CRIMINAL MISC. WRIT PETITION No. - 12282 of 2010
Petitioner :- Laloo Yadav
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.P. Singh Parmar,Anand Kumar 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 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, Laloo Yadav who is 

wanted in Case Crime No.1817 of 2010, under Sections 3/5 A/8 

Cow Slaughter and Prevention Act, Section 11 of Animal Cruelty 

and T.P.Act,  case crime No. 1818/2010 under Motor Vehicle Act 

and in case cirime No.1819 of 2010, under Motor Vehicle Act, P.S. 

Kotwali, district Ghazipur 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 :- 12.7.2010
Shahnawaz