Allahabad High Court High Court

Sanjay Kumar Yadav @ Sanjay & … vs State Of U.P. & Others on 3 February, 2010

Allahabad High Court
Sanjay Kumar Yadav @ Sanjay & … vs State Of U.P. & Others on 3 February, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1665 of 2010

Petitioner :- Sanjay Kumar Yadav @ Sanjay & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Mahendra Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard and perused the materials on record.

The petitioners namely, Sanjay Kumar Yadaav alias Sanjay, Pradeep, Ram
Prasad, Munna and Harendra are wanted in case crime No. 160A of 2009
udner section 147, 148, 149, 323, 452, 325, 504, 506, 427, 354 IPC and
section 3 (1) 10 of the SC/ST Act P.S. Barwa Patti District Kushinagar. It is
submitted by the learned counsel for the petitioners that the arrest in the cross
case has already been stayed by this Court in writ petition no. 1379 of 2010.

List this petition alongwith writ petition no. 1379 of 2010.

Issue notice to respondent no. 4 who may file counter affidavit within three
weeks. Learned A.G.A may also file counter affidavit within the aforesaid
period. Rejoinder affidavit if any may be filed within one week next
thereafter. List this matter after expiry of the aforesaid period.

Till next listing or till submission of charge sheet whichever is earlier, the
arrest of the petitioners aforesaid shall shall remain stayed subject of course to
the conditions that the petitioners shall cooperate with the smooth conduct of
investigation and shall appear as and when called upon to do so by the
Investigating officer.

MH

Order Date :- 3.2.2010
MH