Court No. - 42 Case :- CRIMINAL MISC. WRIT PETITION No. - 12993 of 2010 Petitioner :- Y.K. Chaudhari Respondent :- State Of U.P. & Others Petitioner Counsel :- Imran Ullah 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.3 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.
Till next date of listing or till submission of charge sheet whichever
is earlier, the arrest of the petitioner, namely, Y.K. Chaudhari who
is wanted in Case Crime No. 1206 of 2010, under Sections 420,
406, 467, 468 and 471 I.P.C., P.S. Sahibabad, district Ghaziabad
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 :- 21.7.2010
Shahnawaz