Allahabad High Court High Court

Munnan Khan @ Hibzur Rehman & … vs State Of U.P. & Others on 6 July, 2010

Allahabad High Court
Munnan Khan @ Hibzur Rehman & … vs State Of U.P. & Others on 6 July, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 7787 of 2010

Petitioner :- Munnan Khan @ Hibzur Rehman & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Raj Kumar Khanna
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Ram Autar Singh,J.

Heard learned counsel for the petitioners and the learned A.G.A.

Learned AGA points out that in para 16 of the writ petition, it is mentioned
that the petitioners are neither named in the impugned FIR nor in the
application under Section 156(3) Cr.P.C. The petitioners have also not filed
any affidavit annexing the document indicating that they are wanted in this
offence. Learned AGA has not filed counter affidavit. Today, learned AGA
prays for and is allowed ten days time to file the counter affidavit.

List immediately thereafter as soon as possible.

The petitioner may also file an affidavit indicating therein that they are
wanted in this offence.

Order Date :- 6.7.2010
sfa/