Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 11897 of 2010 Petitioner :- Wasi Ullah Khan & Another Respondent :- State Of U.P. & Others Petitioner Counsel :- Vikas Tiwari Respondent Counsel :- Govt. Advocate Hon'ble Imtiyaz Murtaza,J.
Hon’ble Naheed Ara Moonis,J.
List revised.
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 and connect alongwith crl. misc. writ petition no. 9135 of 2010.
Till next date of listing or till submission of charge sheet whichever is earlier,
the arrest of the petitioner, namely, Wasi Ullah Khan who is wanted in case
crime No. 1394 of 2009 under sections 406, 419, 420, 504, 506 I.P.C. P.S.
Maudaha District Hamirpur 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 :- 7.7.2010
o.k.