Allahabad High Court High Court

Prahalad Kumar And Another vs State Of U.P. And Others on 4 January, 2010

Allahabad High Court
Prahalad Kumar And Another vs State Of U.P. And Others on 4 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 26401 of 2009

Petitioner :- Prahalad Kumar And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- A.K. Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Shri Kant Tripathi,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. 4 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 one week 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 petitioners, namely, Prahalad Kumar and Dhruv Kumar who
is wanted in case crime No. 355 of 2009 under sections 380, 457, 506 I.P.C.
police station Chetganj District Varanasi shall remain stayed of course subject
to the restraint that the petitioners shall fully cooperate with the investigation.
Order Date :- 4.1.2010
o.k.