Allahabad High Court High Court

Tikka Chand vs State Of U.P. & Others on 29 July, 2010

Allahabad High Court
Tikka Chand vs State Of U.P. & Others on 29 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13667 of 2010

Petitioner :- Tikka Chand
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Dharmendra Singhal
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.3, 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 expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioner, namely, Tikka Chand, who is involved in
case crime no.528 of 2010, under Sections 420,467,468 and 471 I.P.C. P.S.
Sadar Bazar, District Saharanpur 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 :- 29.7.2010
Asha