Allahabad High Court High Court

Mohd. Shakir & Others vs State Of U.P. & Others on 10 May, 2010

Allahabad High Court
Mohd. Shakir & Others vs State Of U.P. & Others on 10 May, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 6806 of 2010

Petitioner :- Mohd. Shakir & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Awadhesh Kumar Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble S.C. Chaurasia,J.

Admit.

Heard learned counsel for the petitioners and learned AGA.

It is contended that the petitioners’ possession of the said land is from 1982 by
means of the sale deed and the F.I.R. was lodged after 18 years gap in a
malafide manner.

Issue notice to respondent no. 3 returnable at an early date.

State and respondent no.3 may file counter affidavit within four weeks.
Rejoinder affidavit, if any, 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 th petitioners in case crime no. 753 of 2010, under
Sections 419, 420, 467, 468, 471, 504, 506, 147, 447, 448 I.P.C, P.S. Bahedi,
District-Bareilly shall remain stayed provided they cooperate with the
investigation.

Order Date :- 10.5.2010
Sharad