Allahabad High Court High Court

Radhey Shyam And Others vs State Of U.P. And Others on 11 January, 2010

Allahabad High Court
Radhey Shyam And Others vs State Of U.P. And Others on 11 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 362 of 2010

Petitioner :- Radhey Shyam And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Santosh Shukla
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Challenge in this petition is to the F.I.R lodged in case crime No.737 of 2009
under section 420, 467, 468 and 471 IPC PS South District Firozabad.

List and connect it with writ petition No.26476 of 2009.

Issue notice to respondent no.3 who may file counter affidavit within four
weeks. Learned A.G.A may also file counter affidavit within the aforesaid
period.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 petitioners namely, Radhey Shyam, Govind
Singh and Vijendra Singh who are wanted for offences as aforesaid shall
remain stayed of course subject to the postulates that the petitioners shall
extend full cooperation for smooth conduct of investigation and shall appear
as and when called upon to do so.

Order Date :- 11.1.2010
MH