Allahabad High Court High Court

Nawab Singh vs State Of U.P. & Others on 26 July, 2010

Allahabad High Court
Nawab Singh vs State Of U.P. & Others on 26 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13308 of 2010

Petitioner :- Nawab Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- R.C. Uttam
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   this   matter   after   expiry   of   the   aforesaid   period   along   with 

Criminal Misc. Writ Petition No. 11699 of 2010. 

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

is earlier, the arrest of the petitioner, namely, Nawab Singh who is 

wanted in Case Crime No. 168 of 2010, under Sections 419, 420, 

467, 468, 471 and 472 I.P.C. and Section 3 (2) 5 SC/ST Act, P.S. 

Farah, district Mathura 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 :- 26.7.2010
Shahnawaz