Allahabad High Court High Court

Mahesh Mani Pandey & Another vs State Of U.P. & Others on 27 July, 2010

Allahabad High Court
Mahesh Mani Pandey & Another vs State Of U.P. & Others on 27 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13099 of 2010

Petitioner :- Mahesh Mani Pandey & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ms. Sufia Saba
Respondent Counsel :- Govt. Advocate,Amit Saxena

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 and learned counsel for the complainant.

We have been taken through the allegations contained in the F.I.R. and the
material on record. Learned counsel for the complainant may file counter
affidavit within three 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, Mahesh Mani Pandey & Rajesh Tripathi
who are wanted in Case Crime No. 207 of 2010 under section
406/420/467/468/471/506 I.P.C., P.S. Raipurwa , District Kanpur Nagar 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 :- 27.7.2010

Naim