Allahabad High Court High Court

Rama Kant Verma And Another vs State Of U.P. And Others on 12 January, 2010

Allahabad High Court
Rama Kant Verma And Another vs State Of U.P. And Others on 12 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 436 of 2010

Petitioner :- Rama Kant Verma And Another
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Manoj Misra
Respondent Counsel :- Govt. Advocate

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. 

Issue   notice   to   respondent   no.3   who   may   file   counter   affidavit 

within four weeks. Learned A.G.A. may also file counter affidavit in 

the meantime. Rejoinder affidavit if any may be filed within two 

weeks 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, Rama Kant Verma 

and Harshit who are wanted in Case Crime No.467 of 2009, under 

Sections 406, 323 I.P.C., P.S. Kotwali, District Kanpur Nagar 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 :- 12.1.2010
Mustaqeem.