Allahabad High Court High Court

Satish Chandra @ Satish Kumar & … vs State Of U.P. & Others on 30 July, 2010

Allahabad High Court
Satish Chandra @ Satish Kumar & … vs State Of U.P. & Others on 30 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13700 of 2010

Petitioner :- Satish Chandra @ Satish Kumar & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Jitendra Pal Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioner 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.4, who may file counter affidavit within four
weeks. Learned A.G.A. may also file counter affidavit within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List this matter after expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely, Satish Chandra alias Satish
Kumar, Chandra Veer and Banti alias Viresh Kumar,who is involved in case
crime no.444 of 2010, under Section 198A (2) of U.P. Z.A. & L.R. Act,
P.S.Sikandrarau, District Mahamaya Nagar 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 :- 30.7.2010
Asha