Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 107 of 2010 Petitioner :- Moti & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Shailesh Kumar Tripathi 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, Moti, Smt. Shanti Devi, Dinesh
Kumar and Munna, who are involved in case crime no. 249-A of 2009 under
Sections 419, 420, 467, 468, 471, 120-B IPC, P.S. Lohata, District Varanasi,
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 :- 7.1.2010
RKSh