Allahabad High Court High Court

Mohd. Ishtiyak @ Guddu vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Mohd. Ishtiyak @ Guddu vs State Of U.P. & Others on 28 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 826 of 2010

Petitioner :- Mohd. Ishtiyak @ Guddu
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Bhishm Pal Singh
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioner and also learned AGA appearing
for the State.

We have been taken through the allegations contained in the FIR and the
material on record.

Issue notice to respondent no. 3, who may file counter affidavit within
four weeks. Learned AGA may also file counter affidavit within the same
period. Rejoinder affidavit may be filed within two weeks thereafter.

List thereafter before the appropriate Bench.

Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioner, namely Mohd. Ishtityak @ Guddu, who is
involved in case crime no. 966 of 2009, under Section 135 Electricity Act,
P.S. Shikohabad, District- Firozabad shall remain stayed of course subject to
the restraint that the petitioner shall fully co-operate with the investigation and
shall appear as and when called upon to assist in the investigation and
investigation may continue.

It shall not be treated as tied up or part heard with this Bench and shall
stands released from the order of assignment.

Order Date :- 28.1.2010
KU