Allahabad High Court High Court

Umesh And Others vs State Of U.P. And Others on 9 July, 2010

Allahabad High Court
Umesh And Others vs State Of U.P. And Others on 9 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 12134 of 2010

Petitioner :- Umesh And Others
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Akhilesh 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.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   petitioners,   namely,   Umesh,   Sonu, 

Atarpal  Singh,  Ghasiram  and  Yogesh  who  are   wanted  in   Case 

Crime No. 149 of 2010, under Sections 420, 406, 323, 504 and 

506 I.P.C., P.S. Palimukimpur, district Aligarh 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
Shahnawaz