Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 1850 of 2010 Petitioner :- Madhukar Patti & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Ali Hasan,O.P. Maurya Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard learned counsel for the petitioners 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 petitioners, namely, Madhukar Patti & Seema Patti who are
wanted in Case Crime No. 1643 of 2009 under section 448/504/506 I.P.C.
read with section 3 (1) (10) of S.C. & S.T.Act , P.S. Sipri Bazar , District
Jhansi 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 :- 4.2.2010
Naim