Court No. - 46 Case :- CRIMINAL MISC. WRIT PETITION No. - 14719 of 2010 Petitioner :- Manish Respondent :- State Of U.P. & Others Petitioner Counsel :- Sunil Vashisth,R.K. Sahu Respondent Counsel :- Govt. Advocate Hon'ble Amar Saran,J.
Hon’ble Surendra Singh,J.
Heard learned counsel for the petitioner and learned Additional
Government Advocate.
Issue notice to respondent No. 3, who may file a counter affidavit
within four weeks. Learned AGA may also file a counter affidavit
within the aforesaid period. Rejoinder affidavit may be filed within
two weeks thereafter.
List thereafter.
Till the next date of listing or till submission of charge sheet,
whichever is earlier, the arrest of the petitioner in case crime No.
83 of 2010, under section 366 I.P.C., police station Rai Purwa,
district Kanpur Nagar, shall remain stayed, provided he cooperates
with the investigation.
Order Date :- 13.8.2010
HSM