Allahabad High Court High Court

Mukesh & Another vs State Of U.P. & Others on 21 January, 2010

Allahabad High Court
Mukesh & Another vs State Of U.P. & Others on 21 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 863 of 2010

Petitioner :- Mukesh & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sanjay Srivastava
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,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   in   the   meantime. 

Rejoinder affidavit if any may be filed within two weeks next thereafter. 

List   this  matter   after  the   expiry  of   the   aforesaid   period   along   with   Criminal 

Misc. Writ Petition No. 23432 of 2009. 

Till next date of listing or till submission of charge sheet whichever is earlier, 

the arrest of the petitioners, namely, Mukesh and Suresh who are wanted in 

case crime No. 1235 of 2009 under sections 426, 447, 434, 420 I.P.C., P.S. 

Vijay Nagar, district Ghaziabad 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 :- 21.1.2010
Shahnawaz