Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 26649 of 2009 Petitioner :- Ramashray And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- C.P. Misra Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Shri Kant Tripathi,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 within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List this matter after the expiry of the aforesaid period.
Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioner, namely,Ramashray, Maya Ram, Bhagna, Kallu and
Rvindra who are wanted in case crime No. 3464 of 2009 under sections 419,
420, 467, 468, 471, 504, 506 I.P.C. P.S. Kotwali District Basti shall remain
stayed of course subject to the restraint that the petitioners will fully cooperate
with the investigation and shall appear as and when called upon to assist in
the investigation.
Order Date :- 5.1.2010
o.k.