Allahabad High Court High Court

Sartaj vs State Of U.P. & Others on 12 August, 2010

Allahabad High Court
Sartaj vs State Of U.P. & Others on 12 August, 2010
Court No. - 46

Case :- CRIMINAL MISC. WRIT PETITION No. - 14615 of 2010

Petitioner :- Sartaj
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Shailendra Singh Rathore
Respondent Counsel :- Govt. Advocate

Hon'ble Amar Saran,J.

Hon’ble Surendra Singh,J.

Heard learned counsel for the petitioner and learned AGA for the State.
Issue notice to Respondent No.3.

State and Respondent No.3 may file counter affidavit within four weeks.
Rejoinder affidavit, if any, may be filed within two weeks thereafter.
List thereafter.

Till the next date of listing or till submission of charge sheet, whichever is
earlier, the arrest of the petitioner in case crime no. 1005 of 2010, under
sections 3/11 Prevention of Cruelty to Animals Act and section 3/8 Cow
Slaughter Act, P.S. Kotwali Farrukhabad, District Farrukhabad shall remain
stayed provided he cooperate with the investigation.
Order Date :- 12.8.2010
Imroz