Allahabad High Court High Court

Otiyar Prasad vs State Of U.P. & Others on 21 January, 2010

Allahabad High Court
Otiyar Prasad vs State Of U.P. & Others on 21 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 846 of 2010

Petitioner :- Otiyar Prasad
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Saurabh Basu
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 the 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, Otiyar Prasad who is wanted in case crime 

No. 527 of 2009 under section 3/6 Public Property Act, P.S. Sector­39., Noida, 

District   Gautam  Budh  Nagar   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 :- 21.1.2010
Shahnawaz