Allahabad High Court High Court

Sanjeev Kumar Singh vs State Of U.P. & Another on 28 January, 2010

Allahabad High Court
Sanjeev Kumar Singh vs State Of U.P. & Another on 28 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 964 of 2010

Petitioner :- Sanjeev Kumar Singh
Respondent :- State Of U.P. & Another
Petitioner Counsel :- Awadhesh Kumar Singh
Respondent Counsel :- Govt. Advocate,Subodh Kumar/Ssc Bsnl

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioner and also learned AGA appearing for
the State.

We have been taken through the allegations contained in the FIR and the
material on record.

Issue notice to respondent no.2, who may file counter affidavit within four
weeks. Learned AGA may also file counter affidavit within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List thereafter before appropriate Bench.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioner, namely Sanjeev Kumar Singh who is
involved in case crime no.247 of 2009, under Sections 419, 420, 467, 468 and
471 IPC, Police Station Chetganj, district Varanasi shall remain stayed of
course subject to the restraint that the petitioner shall fully cooperate with the
investigation and shall appear as and when called upon to assist in the
investigation and investigation may go on.
The matter is released and shall not be treated as tied up with this Bench.
Order Date :- 28.1.2010
Gaurav