Allahabad High Court High Court

Radha Krishan Tandon & Ors. vs State Of U.P. & Ors. on 20 July, 2010

Allahabad High Court
Radha Krishan Tandon & Ors. vs State Of U.P. & Ors. on 20 July, 2010
Court No. - 42
Case :- CRIMINAL MISC. WRIT PETITION No. - 12857 of 2010
Petitioner :- Radha Krishan Tandon & Ors.
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- G.P. Dikshit
Respondent Counsel :- Govt. Advocata
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.

It is submitted by the learned counsel for the petitioners that the 

impugned first information report is not maintainable because the 

court cannot take cognizance under the Act on the basis of charge 

sheet.  

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,   Radha   Kishan 

Tandon, Ajay Tandon, Smt. Anjali Tandon, Madhusudan Rastogi 

and Amit Banerjee who are wanted in Case Crime No. 1431 of 

2010, under Section 8/11 U.P. Shira Niyantran Adhiniyam, 1964 

and Section 420 I.P.C., P.S. Amroha Dehat, district Jyotiba Phule 

Nagar 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 :- 20.7.2010
Shahnawaz