Allahabad High Court High Court

Vijay Bahadur Singh & Others vs State Of U.P. & Others on 30 June, 2010

Allahabad High Court
Vijay Bahadur Singh & Others vs State Of U.P. & Others on 30 June, 2010
Court No. - 39

Case :- CRIMINAL MISC. WRIT PETITION No. - 11345 of 2010

Petitioner :- Vijay Bahadur Singh & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Neeraj Singh
Respondent Counsel :- Govt. Advocate

Hon'ble Vineet Saran,J.

Hon’ble Prakash Krishna,J.

Connect with Criminal Misc. Writ Petitions No. 9693 and 11342 of 2010.

Learned A.G.A. has accepted notice for the respondents no. 1 and 2.

Issue notice to the respondent no. 3 fixing a date immediately after one
month.

All the respondents may file counter affidavit by the next date.

Considering the facts and circumstances of this case and on perusal of the
FIR, it is provided that investigation may be continued but the petitioners may
not be arrested in case crime no. 751 of 2010 under Sections 419, 420, 406
IPC, Police Station Line Bazar, District Janpur till the next date of listing or
till submission of report under Section 173 Cr.P.C., whichever is earlier.
However, it is provided that the petitioners shall fully cooperate with the
investigation and shall appear as and when called upon to assist in the
investigation.

Order Date :- 30.6.2010
abHiShEk