Allahabad High Court
Ram Ujer Maurya, S/O-Sri Kishori … vs State Of U.P., Thru. Prin. Secy., … on 2 April, 2010
Court No. - 20 Case :- MISC. BENCH No. - 2614 of 2010 Petitioner :- Ram Ujer Maurya, S/O-Sri Kishori Lal Maurya & Others Respondent :- State Of U.P., Thru. Prin. Secy., Home, & Others Petitioner Counsel :- Chandra Kishore Respondent Counsel :- G.A. Hon'ble Imtiyaz Murtaza,J.
Hon’ble Virendra Kumar Dixit,J.
Issue notice to the opposite parties.
The opposite parties may file counter affidavit within four weeks. Rejoinder
affidavit may be filed within two weeks thereafter.
List thereafter.
Till the next date of listing or till submissions of the charge sheet whichever is
earlier arrest of the petitioners who are wanted in Case Crime No.160 of 2010
under Sections 3 (i) X of SC/ST Act of Police Station Nasirabad District Rae
Bareli shall remain stayed subject to the condition that they co-operate with
the investigation.
Order Date :- 2.4.2010
Sks