Allahabad High Court High Court

Shishir Bajaj & Another vs State Of U.P. & Others on 2 February, 2010

Allahabad High Court
Shishir Bajaj & Another vs State Of U.P. & Others on 2 February, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1678 of 2010

Petitioner :- Shishir Bajaj & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sikandar B. Kochar
Respondent Counsel :- Govt. Advocate,Ravindra Singh

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Challenge in this petition is to the F.I.R. registered at case crime
no.25 of 2010, under Sections 420,468,471 and 120-B I.P.C.,
Section 3/7 of the Essential Commodities Act, 1955, 15,16 and 22
of the U.P.Sugarcane (Regulations of Supply and Purchase), Act,
1953, Section 6(1) (A) & (F) of the Sugarcane Control Order, 1966
and Section 5(1) (2) (3) (6) of the U.P. Sugarcane (Supply and
Purchase) Order 1954, Police Station Thana Bhawan, District
Muzaffar Nagar.

We have heard learned counsel for the petitioners, learned A.G.A.
for the State as well as Sri Ravindra Singh, learned counsel
appearing for the Cane Development Societies, Ltd..
The issues canvassed before us are the self same issues which have
been elaborately argued in Criminal Misc. Writ Petition no.1072 of
2010 in which while granting interim order staying the arrest of the
petitioners, the petition has been posted for final hearing on
8.3.2010 alongwith other petitions involving similar issues. For
detailed order, see order dated 25.1.2010 passed in Writ Petition
no.1072 of 2010 (Supra).

Learned A.G.A. may file counter affidavit within four weeks.
Learned counsel for the Cane Development Society may also file
counter affidavit within the aforesaid period. Rejoinder affidavit if
any may be filed within one week next thereafter. List this matter
on 8.3.2010 along with writ petition no.1072 of 2010.
Till then, the arrest of the petitioners namely, Shishir Bajaj and
Kushagra Bajaj, who are wanted in the case as aforesaid shall
remain stayed.

Order Date :- 2.2.2010
Asha