Allahabad High Court High Court

Shohrab Alias Shaurab And Others vs State Of U.P. And Others on 8 July, 2010

Allahabad High Court
Shohrab Alias Shaurab And Others vs State Of U.P. And Others on 8 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12068 of 2010

Petitioner :- Shohrab Alias Shaurab And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Dhirendra Kumar Srivastav
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 in 

the meantime. Rejoinder affidavit if any may be filed within two 

weeks next thereafter. 

List this matter after expiry of the aforesaid period. 

Till next date of listing or till submission of charge sheet whichever 

is   earlier,   the   arrest   of   the   petitioners,   namely,   Shohrab   alias 

Shaurab, Shahjad, Aizad, Gafoor, Iltaf, Ejaj, Matloob, Afsar and 

Iqubal who are wanted in Case Crime No.64/619 of 2010, under 

Sections   379   and   427   I.P.C.,   P.S.   Jhijhana,   district   Muzaffar 

Nagar 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 :- 8.7.2010
Shahnawaz