Allahabad High Court High Court

Pappu vs State Of U.P. & Others on 10 May, 2010

Allahabad High Court
Pappu vs State Of U.P. & Others on 10 May, 2010
Court No. - 42
Case :- CRIMINAL MISC. WRIT PETITION No. - 7740 of 2010
Petitioner :- Pappu
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Pradeep Chauhan
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

List and connect along with Criminal Misc. Writ Petition No.6135 of 

2010.

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. 

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

is earlier, the arrest of the petitioner, namely, Pappu who is wanted 

in Case Crime No.117 of 2010, under Sections 323, 504, 506, 427 

I.P.C.  read  with   Section  3(i)(x)  S.C./S.T.  Act,  P.S.  Rasoolabad, 

District Kanpur Dehat 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 :- 10.5.2010/Mustaqeem.