Allahabad High Court High Court

Nabi Husain vs State Of U.P. And Others on 20 July, 2010

Allahabad High Court
Nabi Husain vs State Of U.P. And Others on 20 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12824 of 2010

Petitioner :- Nabi Husain
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Mohd.Umar Khan
Respondent Counsel :- Govt.Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioner 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 petitioner, namely, Nabi Husain, who is involved in
case crime no.157 of 2010, under Sections 406,504,506 and 452 I.P.C., P.S.
Kunderly, District Moradabad 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 :- 20.7.2010
Asha