Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12223 of 2010 Petitioner :- Rajesh Gupta Respondent :- State Of U.P. & Others Petitioner Counsel :- Sushil Kumar Dubey 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.
We have been taken through the allegations contained in the
F.I.R. and the material on record.
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 petitioner, namely, Rajesh
Gupta who is wanted in Case Crime No. 239 of 2010 under
section 420/504/506 I.P.C., P.S. Mangalpur, District Kanpur
Dehat 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 :- 12.7.2010
Naim