Allahabad High Court High Court

Ram Chandra And Others vs State Of U.P. & Ors. on 9 August, 2010

Allahabad High Court
Ram Chandra And Others vs State Of U.P. & Ors. on 9 August, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 14453 of
2010

Petitioner :- Ram Chandra And Others
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- S.K. Sharma
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Surendra Singh,J.

Connect with Criminal Misc. Writ Petition No.9891 of 2010.

Heard learned counsel for the petitioners and the learned
A.G.A.

Learned Standing Counsel has accepted notice on behalf of
respondents no. 1, 2 and 3.

Issue notice to respondent no.4.

Let counter affidavit be filed within six weeks. Rejoinder
affidavit may be filed within two weeks thereafter. List after
the 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 in case
Crime No.177 of 2010 under section 364 and 506 IPC P.S.
Mangalpur District Kanpur Dehat, shall remain stayed,
provided they cooperate with the investigation.
Order Date :- 9.8.2010
MN/-