Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12786 of 2010 Petitioner :- Shiv Ji Chaube & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Samit Gopal,G.S. Chaturvedi Respondent Counsel :- Govt. Advocate,P.N. Singh Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard learned counsel for the petitioner, Sri Satish Trivedi, Senior Advocate
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.
Learned counsel for the complainant prays for and is allowed two weeks’
time for filing counter affidavit. . Learned A.G.A. may also file counter
affidavit within the same period. Rejoinder affidavit may thereafter be filed
within one week.
List this matter after expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioners, namely, Shiv Ji Chaube, Baikunth Narain
and Mannu Ji Chaube, who are involved in case crime no.303 of 2010, under
Sections 386,504 and 506 I.P.C., P.S.Kotwali, District Ballia shall remain
stayed of course subject to the restraint that the petitioners shall fully
cooperate with the investigation and shall appear as and when called upon to
assist in the investigation.
Order Date :- 19.7.2010
Asha