Allahabad High Court High Court

Ravinder Sharma And Others vs State Of U.P. & Ors. on 9 August, 2010

Allahabad High Court
Ravinder Sharma And Others vs State Of U.P. & Ors. on 9 August, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 14431 of 2010

Petitioner :- Ravinder Sharma And Others
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- V.S. Chaudhary,Devendr Singh Khokhar
Respondent Counsel :- Govt. Advocate,Brijesh Kumar Sharma

Hon'ble Amar Saran,J.

Hon’ble Surendra Singh,J.

Heard learned counsel for the petitioners, Sri Brijesh Kumar Sharma, learned
counsel for the complainant- respondent no.3 and the learned A.G.A.

Learned counsel for the complainant and the learned AGA may file a counter
affidavit within one week. Rejoinder affidavit,if any, may be filed within one
week thereafter.

List on 23.8.2010.

Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners in case crime No. 1061 of 2010, under
Sections 420, 406, 452, 323, 504, 506 I.P.C, P.S. Sahibabad, district
Ghaziabad shall remain stayed provided they cooperate with the
investigation.

Order Date :- 9.8.2010
sfa/