Allahabad High Court High Court

Ramjeet & Others vs State Of U.P. & Others on 2 August, 2010

Allahabad High Court
Ramjeet & Others vs State Of U.P. & Others on 2 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13336 of 2010

Petitioner :- Ramjeet & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- V.K. Jaiswal
Respondent Counsel :- Govt. Advocate,S.K. Pathak

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Supplementary affidavit filed today be taken on record.

Heard learned counsel for the petitioner and also learned A.G.A. appearing
for the State and learned counsels for the complainant.
We have been taken through the allegations contained in the F.I.R. and the
material on record.

Learned counsel for the complainant prays for and is granted three weeks time
to file counter affidavit. 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, Ramjeet, Harihar and Ishwar who are
wanted in case crime No. 432 of 2010 under sections 419, 420 I.P.C. P.S.
Chopan District Sonbhadra 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 :- 2.8.2010
o.k.