Allahabad High Court High Court

M.A. Qureshi vs State Of U.P. & Others on 25 January, 2010

Allahabad High Court
M.A. Qureshi vs State Of U.P. & Others on 25 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1078 of 2010

Petitioner :- M.A. Qureshi
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Diptiman Singh,S.D. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Challenge in this petition is to the F.I.R. registered at case crime no.
18 of 2010 under section 3/7 of E.C. Act police station Ramkola
District Kushi Nagar.

We have heard learned counsel for the petitioners, learned A.G.A.
for the State and Shri Ravindra Singh, learned counsel for the Cane
Development Societies Ltd.

The issues canvassed before us are the self same issues which have
been elaborately argued in Criminal Writ Petition No. 1072 of 2010
in which while granting interim order staying the arrest of the
petitioners, the petition has been posted for final hearing on 8.3.2010
alongwith other petitions involving similar issues. For detailed
order, see order dated 25.1.2010 passed in writ petition no. 1072 of
2010.

Learned A.G.A. may file counter affidavit within four weeks.
Learned counsel for the Cane Development Society may also file
counter affidavit within the same period. Rejoinder affidavit, if any,
may be filed within one week next thereafter. List this matter on
8.3.2010 alongwith writ petition no. 1072 of 2010.

Till then the arrest of the petitioner namely, M. A. Qureshi who is
wanted in the case, as aforesaid, shall remain stayed.
Order Date :- 25.1.2010
o.k.