Court No. - 39 Case :- CRIMINAL MISC. WRIT PETITION No. - 11225 of 2010 Petitioner :- Mohd. Shoeb & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Jamal Ali,Adi Jamal Respondent Counsel :- Govt. Advocate Hon'ble Vineet Saran,J.
Hon’ble Prakash Krishna,J.
Learned A.G.A. has accepted notice for the respondents no. 1 and 2.
Issue notice to the respondent no. 3 fixing a date immediately after one
month.
All the respondents may file counter affidavit by the next date.
Considering the facts and circumstances of this case and on perusal of the
FIR, it is provided that investigation may be continued but the petitioners may
not be arrested in case crime no. 90 of 2010, under sections 498-A, 323, 504,
313 IPC and 3/4 D.P. Act, Police Station Chamanganj, District Kanpur Nagar
till the next date of listing or till submission of report under Section 173
Cr.P.C. whichever is earlier. However, it is provided that the petitioners shall
fully cooperate with the investigation and shall appear as and when called
upon to assist in the investigation.
Order Date :- 29.6.2010
p.s.