Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12228 of 2010 Petitioner :- Shikhar Chandra Respondent :- State Of U.P. & Others Petitioner Counsel :- Dhirendra Bahadur 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 two
weeks. Learned A.G.A. may also file counter affidavit within the same period.
Rejoinder affidavit may thereafter be filed within one week.
List and connect this writ petition along with Criminal Misc.Writ Petition
No.7141 of 2010.
Till the next date of listing, the arrest of the petitioner, namely, Shikhar
Chandra, who is involved in case crime no.387 of 2010, under Sections 363,
366 and 506 I.P.C., P.S. Budhana, District Muzaffarnagar shall remain stayed.
Order Date :- 20.7.2010
Asha