Allahabad High Court High Court

Shri Fulchand Singh vs State Of U.P. & Others on 18 January, 2010

Allahabad High Court
Shri Fulchand Singh vs State Of U.P. & Others on 18 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 675 of 2010

Petitioner :- Shri Fulchand Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Mahendra Upadhyay
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.3 who may file counter affidavit within two 

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 and connect with Criminal Misc. Writ Petition No.350 of 2010 after 

expiry of the aforesaid period. 

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

earlier, the arrest of the petitioner, namely, Shri Fulchand Singh who is 

wanted in Case Crime No.1997 of 2009, under Sections 420, 409, 467, 

468, 471 I.P.C., P.S. Raj Ghat, District Gorakhpur shall remain stayed of 

course subject to the restraint that the petitioner shall fully cooperate 

with   the   investigation  and  shall  appear  as  and  when  called  upon  to 

assist in the investigation. 

Order Date :- 18.1.2010
Mustaqeem.