Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 14052 of 2010 Petitioner :- Vimlesh Kumar Dube Respondent :- State Of U.P. And Others Petitioner Counsel :- J.B. Singh Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
Heard and perused the materials on record. Connect it with writ petition no.
13743 of 10.
Challenge in this petition is to the F.I.R lodged at case crime No. 335 of 2010
under section 419, 420, 467, 468, 506, 120 B IPC P.S.Lanka Distt Varanasi.
Issue notice to respondent no. 4 who may file counter affidavit within four
weeks. Learned A.G.A may also file counter affidavit within the aforesaid
period. Rejoinder affidavit if any may be filed within two weeks next
thereafter. List this matter after expiry of the aforesaid period.
Till next listing or till submission of charge sheet whichever is earlier, the
arrest of the petitioner aforesaid shall shall remain stayed subject of course to
the conditions that the petitioner shall cooperate with the smooth conduct of
investigation and shall appear as and when called upon to do so by the
Investigating officer.
Order Date :- 3.8.2010
MH