Allahabad High Court High Court

Ram Dev & Ors. vs State Of U.P. & Ors. on 21 July, 2010

Allahabad High Court
Ram Dev & Ors. vs State Of U.P. & Ors. on 21 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12882 of 2010

Petitioner :- Ram Dev & Ors.
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- J.S.P. Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Supplementary affidavit filed today be taken on record. It has been mentioned
that wife along with child is lived with the petitioner no.1.

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 within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List this matter after 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, namely, Ram Dev, Ram Niwas, Jaina and
Monu,who are involved in case crime no.111 of 2010, under Sections
323,504,406 and 364 I.P.C., P.S. Pahasu, District Bulandshahar 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 :- 21.7.2010
Asha