Allahabad High Court High Court

Tirath Prasad & Another vs State Of U.P. & Others on 9 July, 2010

Allahabad High Court
Tirath Prasad & Another vs State Of U.P. & Others on 9 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12187 of 2010

Petitioner :- Tirath Prasad & Another
Respondent :- State Of U.P. & Others
Petitioner Counsel :- N.C. Tripathi
Respondent Counsel :- Govt. Advocate,Amit Kumar Srivastava

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioners, learned A.G.A. appearing for 

the State and learned counsel for the complainant.

We have been taken through the allegations contained in the F.I.R. and 

the material on record. 

Learned counsel for the complainant prays for and is granted ten days 

time to file counter affidavit.  Rejoinder affidavit if any may be filed within 

one week 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, Tirath Prasad and Bhaiya 

Lal who are wanted in case crime No.C­4 of 2010, under Sections 419, 

420,   467,   468,   471  I.P.C.,   P.S.   Mau,   District   Chitrakoot   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 :- 9.7.2010
Mustaqeem.