Allahabad High Court High Court

Raju Singh Tomar vs State Of U.P. & Others on 28 July, 2010

Allahabad High Court
Raju Singh Tomar vs State Of U.P. & Others on 28 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13526 of 2010

Petitioner :- Raju Singh Tomar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ram 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.

We have been taken through the allegations contained in the F.I.R. and the
material on record.

It is submitted by learned counsel for the petitioner that it is a case of no
injury and the impugned report has been lodged after about more three
months of the occurrence by way of moving an application under section
156(3) Cr.P.C.

Issue notice to respondent no. 4 who may file counter affidavit within four
weeks. Learned A.G.A. may also file counter affidavit within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List this matter after the 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, Raju Singh Tomar who is wanted in case
crime No. 144 of 2010 under sections 323, 504, 506, 307 I>P.C. and 3(1) 10
of S.C./S.T. Act P.S. Baah District Agra 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 :- 28.7.2010
o.k.