Allahabad High Court High Court

Najakat Ali vs State Of U.P. And Others on 5 January, 2010

Allahabad High Court
Najakat Ali vs State Of U.P. And Others on 5 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 26721 of 2009

Petitioner :- Najakat Ali
Respondent :- State Of U.P. And Others
Petitioner Counsel :- T.K. Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Shri Kant Tripathi,J.

Challenge in this petition to the F.I.R lodged at case crime no. 459 of 2009
under secvtion 420, 467, 468, 471, 504, 506 IPC P.S.Dankuar District
G.B.Nagar.

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 aforesaid
period.Rejoinder affidavit if any may be filed within two weeks next
thereafter. List this matter after expiry of the aforesaid period.

In the meanwhile, arrest of the petitioner namely Najakat Ali who is wanted
for offences as aforesaid shall remain stayed of course subject to the
postulates that the petitioner shall extend full cooperation for smooth conduct
of investigation and shall appear as and when called upon to do so.

Order Date :- 5.1.2010
MH