Allahabad High Court High Court

Subroto Dutta & Another vs State Of U.P. & Others on 4 February, 2010

Allahabad High Court
Subroto Dutta & Another vs State Of U.P. & Others on 4 February, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 1893 of 2010

Petitioner :- Subroto Dutta & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- J.S. Kashyap,Stuti Singh
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.3   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. 

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, Subroto Dutta and 

Hemant  Parashar  who  are  wanted  in   Case  Crime  No.  3068  of 

2009, under Sections 420, 506 and 406 I.P.C., P.S. Indrapuram, 

district  Ghaziabad  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 :- 4.2.2010
Shahnawaz