Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 723 of 2010 Petitioner :- Ramesh Kumar Patel & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- A.P. Tewari,S.S. Tripathi 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 within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List this matter 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 petitioners, namely, Ramesh Kumar Patel, Dheeraj
Kumar Patel, Mathura Prasad Patel and Raja Ram Patel,who are involved in
case crime no.353 of 2009, under Sections 323 and 504 I.P.C. and Section
3(1) X S.C.&S.T. Act, P.S. Tharwai, District Allahabad 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 :- 19.1.2010
Asha