Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 7759 of 2010 Petitioner :- Vinod @ Vinod Kumar Tripathi Respondent :- State Of U.P. & Others Petitioner Counsel :- Beni Madhav Pandey 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.
List and connect this writ petition along with Criminal Misc.Writ Petition
No.21073 of 2009.
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 same period.
Rejoinder affidavit may thereafter be filed within two weeks.
List this matter after expiry of the aforesaid period.
Till the next date of listing or till submission of charge sheet whichever is
earlier, the arrest of the petitioner, namely, Vinod alias Vinod Kumar
Triparthi, who is involved in case crime no.221 of 2009, under Sections 406
and 506 I.P.C., P.S. Industrial Area, District Allahabad 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 :- 10.5.2010
Asha