Court No. - 32 Case :- CRIMINAL MISC. WRIT PETITION No. - 1445 of 2010 Petitioner :- Sunil Kumar & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Mohd. Naushad Siddiqui Respondent Counsel :- Govt. Advocate Hon'ble R.K. Agrawal,J.
Hon’ble S.C. Agarwal,J.
Heard learned counsel for the petitioners and the learned A.G.A.
This writ petition has been filed for quashing the F.I.R. dated 18.1.2010
giving rise to Case Crime No.12 of 2010 under Sections 363 and 366 I.P.C.
P.S. Swarup Nagar, district Kanpur Nagar.
Learned A.G.A. is granted four weeks’ time to file a counter affidavit. Issue
notice to respondent no.4, who may also file a counter affidavit within the
same period. Rejoinder affidavit be filed within two weeks. List thereafter
before the appropriate Court.
Till the next date of listing or till the submission of charge sheet, whichever is
earlier, the arrest of the petitioners, Sunil Kumar and Smt. Rashmi Singh, in
the aforesaid case crime number, shall remain stayed subject to the condition
that they shall fully cooperate in the investigation and shall make themselves
available as and when required by the police for the purpose of investigation.
Order Date :- 1.2.2010
mt