Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 11633 of 2010 Petitioner :- Santosh Kumar @ Panna Lal & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Vivek Singh Respondent Counsel :- Govt. Advocate,R.K.R. Sharma Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard learned counsel for the petitioners, learned A.G.A. appearing for
the State and learned counsel for the complainant.
We have been taken through the allegations contained in the F.I.R. and
the material on record.
Learned counsel for the complainant prays for and is granted two weeks
time to file counter affidavit. Learned A.G.A. may also file counter
affidavit in the meantime. Rejoinder affidavit if any may be filed within
one week 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, Santosh Kumar alias Panna
Lal and Nanhe who are wanted in case crime No.346 of 2010, under
Sections 363, 366, 376 I.P.C., P.S. Kotwali Dehat, District Mirzapur 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 :- 2.7.2010
Mustaqeem.