Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 7797 of 2010 Petitioner :- Sikhari Prasad Respondent :- State Of U.P. & Others Petitioner Counsel :- Surendra Tiwari 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.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 two weeks next thereafter.
Connect & list this matter alongwith Criminal Misc. Writ Petition No. 6014 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 Sikhari Prasad who is wanted in Case
Crime No. 312 of 2010 under sections 419/420/409/120B I.P.C., P.S.
Robertsganj , District Sonbhadra 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 :- 10.5.2010
Naim