Allahabad High Court High Court

Ripan Jain And Others vs State Of U.P. And Others on 6 August, 2010

Allahabad High Court
Ripan Jain And Others vs State Of U.P. And Others on 6 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 14252 of 2010

Petitioner :- Ripan Jain And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Rajesh Kumar Srivastava
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 in 

the meantime. Rejoinder affidavit if any may be filed within two 

weeks next thereafter. 

List this matter after expiry of the aforesaid period. 

Till next date of listing or till submission of charge sheet whichever 

is   earlier,   the   arrest   of   the   petitioners,   namely,   Ripan   Jain, 

Sandeep Jain and Smt. Kamlesh Jain who are wanted in Case 

Crime No. 278 of 2010, under Sections 420, 467, 468, 471 I.P.C., 

P.S. Kotwali, district Kanpur Nagar 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 :- 6.8.2010
Shahnawaz