Court No. - 41 Case :- CRIMINAL MISC. WRIT PETITION No. - 291 of 2010 Petitioner :- Yogendra Singh Respondent :- State Of U.P. And Others Petitioner Counsel :- Mahtab Alam 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 the 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, Yogendra Singh who is wanted in case
crime No. 356 of 2009 under sections 420, 467, 468, 471 I.P.C. , P.S.
Sadabad, District Maha 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 :- 11.1.2010
Salim