Allahabad High Court High Court

Sayyad Waqar Hussain Alias Shobi vs State Of U.P. Through Secy.Home … on 16 June, 2010

Allahabad High Court
Sayyad Waqar Hussain Alias Shobi vs State Of U.P. Through Secy.Home … on 16 June, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5466 of 2010

Petitioner :- Sayyad Waqar Hussain Alias Shobi
Respondent :- State Of U.P. Through Secy.Home Dept.Lucknow And Others
Petitioner Counsel :- Irshad Ali
Respondent Counsel :- Govt.Advocate

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Notices on behalf of opposite parties no. 1 and 2 has been accepted by learned
AGA.

Issue notice to the opposite party no.3 returnable at an early date.

Four weeks’ time is allowed to file counter affidavit, two weeks’ for rejoinder
affidavit. List thereafter.

Till the next date of listing or till filing of charge-sheet, whichever is earlier,
the petitioner shall not be arrested in case crime no. 4818/2009, under
Sections 363, 366 and 368 IPC, Police Station Kotwali Nagar, district
Faizabad.

Order Date :- 16.6.2010
KS/