Allahabad High Court High Court

Loknath Shukla & Another vs State Of U.P. & Others on 1 February, 2010

Allahabad High Court
Loknath Shukla & Another vs State Of U.P. & Others on 1 February, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 1473 of 2010

Petitioner :- Loknath Shukla & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- N.L. Pandey
Respondent Counsel :- Govt. Advocate,D.K. Singh

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioners and also learned AGA appearing
for the State.

We have been taken through the allegations contained in the FIR and the
material on record.

Issue notice to respondent no. 4, who may file counter affidavit within four
weeks. Learned AGA may also file counter affidavit within the same period.
Rejoinder affidavit may be filed within two weeks thereafter.

List thereafter before the appropriate Bench.

Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely Loknath Shukla and Rajendra
Shukla, who are involved in case crime no. 36 of 2010, under Section 307
IPC, P.S. Sikara, District Jaunpur shall remain stayed of course subject to the
restraint that the petitioner shall fully co-operate with the investigation and
shall appear as and when called upon to assist in the investigation.

Order Date :- 1.2.2010
KU