Allahabad High Court High Court

Ramashray Singh vs State Of U.P. And Others on 4 January, 2010

Allahabad High Court
Ramashray Singh vs State Of U.P. And Others on 4 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 26405 of 2009

Petitioner :- Ramashray Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Amit Kumar Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Shri Kant Tripathi,J.

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 along with the criminal misc. writ petition no.
20233 of 2009 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 petitioner, namely,
Ramashray Singh, who is involved in case crime no. 1051 H
of 2009 under Sections 419, 420, 467, 468, 471 I.P.C., P.S.
Ranipur, District Mau shall remain stayed of course subject to
the restraint that the petitioner shall fully cooperate with the
investigation and shall appear as and when called upon to
assist in the investigation.

Order Date :- 4.1.2010
MTA