Allahabad High Court High Court

Rana Pratap vs State Of U.P. & Ors. on 9 August, 2010

Allahabad High Court
Rana Pratap vs State Of U.P. & Ors. on 9 August, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 14466 of
2010

Petitioner :- Rana Pratap
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- A.C. Tiwari
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Surendra Singh,J.

Heard learned counsel for the petitioner and the learned
A.G.A.

Issue notice to respondent no.4.
State and respondent no.4 may file counter affidavit within
four weeks. Rejoinder affidavit, if any, may be filed within
two weeks thereafter.

List thereafter.

Till the next date of listing or till submission of charge sheet,
whichever is earlier, the arrest of the petitioner in Case
Crime No.214 of 2010, under Section 406 IPC, P.S.
Kakadeo, District Kanpur Nagar shall remain stayed,
provided he cooperates with the investigation.
Order Date :- 9.8.2010
MN/-