Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 11895 of 2010 Petitioner :- Sarfaraz @ Babloo & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Shailendra Singh 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.
It is submitted by the learned counsel for the petitioners that the
report has been lodged in a counter blast.
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.
Till next date of listing or till submission of charge sheet whichever
is earlier, the arrest of the petitioners, namely, Sarfaraz alias
Babloo, Aqeel Ahmad Khan, Shaqeel Ahmad, Shamshad Ahmad,
Mohammad Ahmad, Ali Ahmad Khan, Smt. Achhi Begum, Wasim
Ara and Shakela Begum who are wanted in Case Crime No.931 of
2010, under Sections 147, 452, 323, 504, 506 and 427 I.P.C., P.S.
Kotwali, district Gorakhpur 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 :- 7.7.2010
Shahnawaz