Allahabad High Court High Court

Shyam Pyari, & Others vs State Of U.P.,Thru. Prin. … on 18 June, 2010

Allahabad High Court
Shyam Pyari, & Others vs State Of U.P.,Thru. Prin. … on 18 June, 2010
Court No. - 27

Case :- MISC. BENCH No. - 5848 of 2010

Petitioner :- Shyam Pyari, & Others
Respondent :- State Of U.P.,Thru. Prin. Secy.,Home & Others
Petitioner Counsel :- Alok Kr. Mishra
Respondent Counsel :- G.A.

Hon'ble Devi Prasad Singh,J.

Hon’ble Yogendra Kumar Sangal,J.

Learned Government Advocate has accepted notice on behalf of opposite
parties no. 1 to 5.

Issue notice to opposite party no. 6 returnable at an early date.

Six weeks time is allowed to file counter affidavit, two weeks for rejoinder
affidavit. List thereafter.

Till the next date of listing or till filing of charge-sheet, whichever is earlier,
petitioners shall not be arrested in Case Crime No. 571 of 2009 under Section
363,366,323 and 120 (B) of I.P.C. at Police Station Palia, District-Lakhimpur-
Kheri.

Order Date :- 18.6.2010
Madhu