Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12699 of 2010 Petitioner :- Raghvendra Kumar Rai Respondent :- State Of U.P. & Others Petitioner Counsel :- Ravi Chandra Srivastava Respondent Counsel :- Govt. Advocate 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.
It is submitted by the learned counsel for the petitioner that the
impugned report has been lodged by a private person and the
police had seized the duplicate articles and the police did not
lodge any report.
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 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, Raghvendra Kumar
Rai who is wanted in Case Crime Nos. 290, 291 and 292 of 2010,
under Sections 420, 469, 486 I.P.C. and Section 63/64 Copy
Right Act, P.S. Bhadohi, district Sant Ravi Das Nagar Bhadohi
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 :- 19.7.2010
Shahnawaz