Allahabad High Court High Court

Uma Shanker Singh vs State Of U.P. & Others on 3 July, 2010

Allahabad High Court
Uma Shanker Singh vs State Of U.P. & Others on 3 July, 2010
Court No. - 42
Case :- CRIMINAL MISC. WRIT PETITION No. - 11703 of 2010
Petitioner :- Uma Shanker Singh
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Gyanesh Kr. Singh
Respondent Counsel :- Govt. Advocate
Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

List and connect along with Criminal Misc. Writ Petition No.11057 

of 2010.

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 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 petitioner, namely, Uma Shankar Singh 

who is wanted in Case Crime No.576 of 2010, under Sections 3/4 

Public   Property   Damage   Prevention   Act,   P.S.   Parasrampur, 

District Basti shall remain stayed of course subject to the restraint 

that the petitioner shall fully cooperate with the investigation and 

shall appear as and when called upon to assist in the investigation. 
Order Date :- 3.7.2010/Mustaqeem.