Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 571 of 2010 Petitioner :- Sanjiv Khanna Respondent :- State Of U.P. & Others Petitioner Counsel :- Rajeev Kumar,Vijay Tripathi 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 along with Criminal
Misc. Writ Petition No. 60 of 2010.
Till next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioner, namely, Sanjiv Khanna who is
wanted in Case Crime No. 470 of 2009 under sections 419, 420, 467,
468, 471 and 506 I.P.C., P.S. Rakabganj District Agra 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.
Order Date :- 13.1.2010
Shahnawaz