Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 13251 of 2010 Petitioner :- Surya Bhan & Others Respondent :- State Of U.P. & Others Petitioner Counsel :- Ram Sajivan Tripathi 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 within the same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List this matter after the 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, Surya Bhan, Chandra Bhan, Kaushal,
Bhanu Pratap, Yadvendra, Uday Bhan who are wanted in case crime No. 650
of 2010 under sections 3(1) of the Public Property (Prevention Damage) Act
P.S. Badalapur District Jaunpur 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 :- 26.7.2010
o.k.