Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12073 of 2010 Petitioner :- Vijay Singh And Others Respondent :- State Of U.P. And Others Petitioner Counsel :- Rajesh Kumar Bind 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.4 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 along with
Criminal Misc. Writ Petition No. 11150 of 2010.
Till next date of listing or till submission of charge sheet whichever
is earlier, the arrest of the petitioners, namely, Vijay Singh,
Santosh, Dharmveer Singh and Charan Singh who are wanted in
Case Crime No. 217 of 2010, under Sections 323, 504 and 494
I.P.C., P.S. Kotwali Sasani, district Mahamaya Nagar 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 :- 8.7.2010
Shahnawaz