Allahabad High Court High Court

Shabir Hussain & Others vs State Of U.P. & Others on 30 July, 2010

Allahabad High Court
Shabir Hussain & Others vs State Of U.P. & Others on 30 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13718 of 2010

Petitioner :- Shabir Hussain & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Krishna Kumar Shukla
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.

We have been taken through the allegations contained in the F.I.R. and the
material on record.

Issue notice to respondent no. 3 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 the expiry of the aforesaid period.
Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioner, namely, Shabir Hussain, Shahid HJussain alias
Baboo, Smt. Haseena Bano, Navi Ahmad and Kabid Miya who are wanted in
case crime No. 641 of 2010 under sections 467, 468, 471, 420 I.P.C. P.S.
Meerganj District Bareilly shall remain stayed of course subject to the
restraint that the petitioner shall fully cooperate with the investigation and
shall appear as and when called upon to assist in the investigation.
Order Date :- 30.7.2010
o.k.