Allahabad High Court High Court

Satish Kumar (Patwari) vs State Of U.P. & Others on 27 January, 2010

Allahabad High Court
Satish Kumar (Patwari) vs State Of U.P. & Others on 27 January, 2010
Court No. - 32

Case :- CRIMINAL MISC. WRIT PETITION No. - 980 of 2010

Petitioner :- Satish Kumar (Patwari)
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Raj Kumar
Respondent Counsel :- Govt. Advocate

Hon'ble R.K. Agrawal,J.

Hon’ble S.C. Agarwal,J.

Heard learned counsel for the petitioner and the learned AGA for the
opposite parties No. 1 and 2.

The petitioner is a public servant.

This writ petition has been filed for quashing the First Information
Report dated 5.1.2010 registered as case crime No. 8 of 2010 under
sections 420/467/468/471/120B I.P.C. P.S. Hapur district Ghaziabad.

Issue notice to the opposite party No. 3 for filing counter affidavit within
four weeks. Learned AGA may also file a counter affidavit within the
same period. Rejoinder affidavit may be filed within two weeks. List
thereafter before the appropriate Bench. It shall not be treated as tied-
up or part-heard and shall stand released from the order of
assignment.

In the meantime, investigation may be continued but the petitioner will
not be arrested in case crime No. 8 of 2010 under sections
420/467/468/471/120B I.P.C. P.S. Hapur district Ghaziabad, till the
next listing or till submission of the police report under section 173 Cr.
P.C., whichever is earlier.

Order Date :- 27.1.2010
AM/-