Allahabad High Court High Court

Man Singh Paswan vs State Of U.P. & Others on 27 January, 2010

Allahabad High Court
Man Singh Paswan vs State Of U.P. & Others on 27 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1151 of 2010

Petitioner :- Man Singh Paswan
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Pankaj Kumar Mishra
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.   It   is   submitted   by   the   counsel   for   the 

petitioner that it is a case of no injury and the report has been 

lodged on the next day. 

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, Maan Singh Paswan 

who is wanted in Case Crime No. 1716 of 2009, under Sections 

307 and 506 I.P.C., P.S. Shahpur, district Gorakhpur 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 :- 27.1.2010
Shahnawaz