Allahabad High Court High Court

Matwar Yadav & Others vs State Of U.P. & Others on 8 January, 2010

Allahabad High Court
Matwar Yadav & Others vs State Of U.P. & Others on 8 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 196 of 2010

Petitioner :- Matwar Yadav & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Babu Ram Yadav
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Shri Kant Tripathi,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 within the same period. Rejoinder affidavit may
thereafter be filed within two weeks.
List this matter after expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet
whichever is earlier, the arrest of the petitioners,
namely,Matwar Yadav, Sri Nath, Sri Pati, Hari Nath and
Jodhan, who are involved in case crime no. 532A of 2009,
under Sections 147, 352, 504, 506, 427, 435, 447 IPC, P.S.
Kerakat, District Jaunpur 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 :- 8.1.2010
MTA