Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12508 of 2010 Petitioner :- Rohtas & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Sanjay Mishra 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.4 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, Rohtas, Devendra,
Charan Singh, Om Prakash, Kunwar Pal, Itwari, Jaswant and
Rahul who are wanted in Case Crime No. 350 of 2010, under
Sections 147, 148, 149, 506 and 504 I.P.C. and Section 3 (1) X
SC/St Act, P.S. Khair, district Aligarh 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 :- 15.7.2010
Shahnawaz