Allahabad High Court High Court

Rafeek Ahmad & Others vs State Of U.P. & Others on 21 January, 2010

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

Case :- CRIMINAL MISC. WRIT PETITION No. - 796 of 2010

Petitioner :- Rafeek Ahmad & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sunil Dubey
Respondent Counsel :- Govt. Advocate,Vikrant Pandey

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.

Learned counsel for the complainant prays for and is allowed two weeks’ time
for filing counter affidavit. Rejoinder affidavit may thereafter be filed within
one week.

List this matter after expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely, Rafeek Ahmad, Aneesh Ahmad
alias Pappu, Ahsan Kuraishi and Ekram Kuraishi alias Teetu ,who are
involved in case crime no.615 of 2009, under Sections 452,307,323,504 and
506 I.P.C. and Section 3(1) (10) S.C.& S.T. Act, P.S. Kotwali Dehat, District
Saharanpur 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 :- 21.1.2010
Asha