Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 26767 of 2009 Petitioner :- Vyas Muni Respondent :- State Of U.P. And Others Petitioner Counsel :- K.K. Rao Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Shri Kant Tripathi,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. 3 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, Vyas
Muni,who is involved in case crime no. 1607 of 2009, under
Sections 363 and 366 IPC, P.S. Shahpur, District Gorakhpur,
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 :- 6.1.2010
MTA