Allahabad High Court High Court

Narendra Kumar Sharma vs State Of U.P. & Others on 27 January, 2010

Allahabad High Court
Narendra Kumar Sharma vs State Of U.P. & Others on 27 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1267 of 2010

Petitioner :- Narendra Kumar Sharma
Respondent :- State Of U.P. & Others
Petitioner Counsel :- H.K. Yadav
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 in 

the meantime. Rejoinder affidavit if any may be filed within two 

weeks next thereafter. 

List and connect along with Criminal Misc. Writ Petition No.531 of 

2010 after expiry of the aforesaid period. 

Till next date of listing or till submission of charge sheet whichever 

is  earlier,  the   arrest   of   the   petitioner,  namely,  Narendra  Kumar 

Sharma   who   is   wanted   in   Case   Crime   No.06   of   2010,   under 

Sections 420, 467, 468, 471 I.P.C., P.S. Sardhana, District Meerut 

shall   remain   stayed   of   course   subject   to   the   restraint   that   the 

petitioner   shall   fully   cooperate   with   the   investigation   and   shall 

appear as and when called upon to assist in the investigation. 
Order Date :- 27.1.2010
Mustaqeem.