Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 13467 of 2010 Petitioner :- Shree Bhagwat & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Sheo Ram Singh,Janardan Yadav 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. 4 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 one week 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, Shree Bhagwat and Raja Ram, who are
wanted in case crime No. 482 of 2010 under Sections 147, 148,
323,504,506,452, 325 IPC and 3 (1) 10 SC/ST Act, P.S. Maharajganj,
District Azamgarh 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 :- 27.7.2010
Rkb