Allahabad High Court High Court

Surendra Kumar Mishra & Others vs State Of U.P. & Others on 2 August, 2010

Allahabad High Court
Surendra Kumar Mishra & Others vs State Of U.P. & Others on 2 August, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13851 of 2010

Petitioner :- Surendra Kumar Mishra & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Ravi Prakash Srivastava
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.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. 

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, Surendra Kumar 

Mishra,   Sanjay   Bhai,   Dharmendra   Singh   Jadeja,   Neeraj   S. 

Ganatra and Kalu S. Phangalia who are wanted in Case Crime 

No.506 of 2010, under Sections 420, 406, 468, 120­B I.P.C., P.S. 

Kavi   Nagar,   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 :- 2.8.2010
Mustaqeem.