Allahabad High Court High Court

Om Prakash Shukla vs State Of U.P. & Others on 11 January, 2010

Allahabad High Court
Om Prakash Shukla vs State Of U.P. & Others on 11 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 26114 of 2009

Petitioner :- Om Prakash Shukla
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Awadhesh Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Challenge in this petition to the F.I.R lodged at case crime no.685 of 2007
under section 409 IPC P.S.Baghauchghat District Deoria.

Learned A.G.A may file counter affidavit within four weeks..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 Om Prakash Shukla 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.

MH

Order Date :- 11.1.2010
MH