Allahabad High Court High Court

Murali & Others vs State Of U.P. & Others on 29 June, 2010

Allahabad High Court
Murali & Others vs State Of U.P. & Others on 29 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. WRIT PETITION No. - 11271 of 2010

Petitioner :- Murali & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- S.A. Imam
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 respondents 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 petitioner may
not be arrested in case crime no.1017 under Sections 419, 420 IPC, Police
Station Shahpur, District-Gorakhpur 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 petitioner shall fully cooperate with the
investigation and shall appear as and when called upon to assist in the
investigation.

Order Date :- 29.6.2010
LBY