Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 1915 of 2010 Petitioner :- Ram Deni & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- B.K. Mishra Respondent Counsel :- Govt. Advocate,S.C. Gupta Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard learned counsel for the petitioners 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.
Counsel for the complainant is allowed two weeks time to file
counter affidavit. Learned A.G.A. may also file counter affidavit in
the meantime. Rejoinder affidavit if any may be filed within one
week 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 petitioners, namely, Ram Deni, Ram
Niwas and Raj Kumar who are wanted in Case Crime No. 836 of
2009, under Sections 419, 420, 467, 468 and 471 I.P.C., P.S.
Kasya, district Kushinagar 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 :- 4.2.2010
Shahnawaz