Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 1641 of 2010 Petitioner :- Ram Diya @ Ram Dayal & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Hari Om Yadav Respondent Counsel :- Govt. Advocate,Kashif Gilani 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 prays for and is granted two weeks
time to file counter affidavit. 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 Diya alias
Ram Dayal, Ram Kumar, Bholu, Rajesh, Gangasharan and
Ranjeet who are wanted in Case Crime No.289 of 2009, under
Sections 147, 452, 323, 504, and 506 I.P.C., P.S. (Bahadurgarh)
Garhmukteshwar, district Ghaziabad 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 :- 2.2.2010
Shahnawaz