Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 13922 of 2010 Petitioner :- Ramesh Yadav Respondent :- State Of U.P. & Others Petitioner Counsel :- H.K. Yadav,Smt. Sushma Yadav Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,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 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, Ramesh Yadav,who is involved in
case crime no. 2143 of 2010, under Sections 323, 504, 506,452,354 I.P.C. and
3(1) 10 S.C. & S.T. Act, P.S. Sarain Lakhanshi, District Mau 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 :- 2.8.2010
Asha