Allahabad High Court High Court

Netram & Others vs State Of U.P. & Others on 13 January, 2010

Allahabad High Court
Netram & Others vs State Of U.P. & Others on 13 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 600 of 2010

Petitioner :- Netram & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sanjive Kumar Gupta
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioners 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. 

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

is earlier, the arrest of the petitioners, namely, Netram, Mahipal, 

Pappu and Bina Devi who are wanted in Case Crime No. 13 of 

2010 under section 306 I.P.C., P.S. Civil Lines, District Budaun 

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 :- 13.1.2010
Shahnawaz