Allahabad High Court High Court

Siddharth Shriram & Another vs State Of U.P. & Others on 28 January, 2010

Allahabad High Court
Siddharth Shriram & Another vs State Of U.P. & Others on 28 January, 2010
Court No. - 46
Case :- CRIMINAL MISC. WRIT PETITION No. - 1022 of 2010
Petitioner :- Siddharth Shriram & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- H.C. Mishra
Respondent Counsel :- Govt. Advocate

Hon'ble Sheo Kumar Singh,J.

Hon’ble Shyam Shankar Tiwari,J.

Counsel for the petitioners is permitted to make necessary
corrections in the memo of writ petition.

At the very outset learned counsel for the petitioners submits that
in the similar set of facts to resolve the same issue, several
petitions are entertained by this Court and interim protection has
been given.

Copy of the detailed order passed by this Court on 25.01.2010 in
Criminal Misc. Writ Petition No.1072 of 2010 (B.K. Singh and
another Vs. State of U.P. and others) placed before the Court
during the course of the argument.

Learned Additional Government Advocate and Sri Ravindra Singh
who appears for the Cane Development Societies Ltd. are present.

The aforesaid fact is not disputed.

In view of the aforesaid, on the facts and reasons so stated in the
order of this Court, it is hereby provided that learned Additional
Government Advocate and Sri Ravindra Singh may file response
in the matter on or before the date fixed.

As directed in other petitions, list this matter also on 08.03.2010.

This petition is to be clubbed with the petitions referred above.

On the facts it is further provided that till then the arrest of the
petitioners namely Siddharth Shriram and Mukesh Chauhan who
are wanted in Case Crime No. 15 of 2010 under Sections-420, 418,
264, 265, 465, 467, 468, 120B IPC, Section-22B of U.P.
Sugarcane (Regulation of Supply and Purchase) Act, 1953 and
Section-3/7 of the Essential Commodities Act, 1955, P.S.-
Parikshatgarh, District-Meerut shall remain stayed.

Order Date :- 28.1.2010
pp