Allahabad High Court High Court

Laique & Others vs State Of U.P. & Others on 21 January, 2010

Allahabad High Court
Laique & Others vs State Of U.P. & Others on 21 January, 2010
Court No. - 41

Case :- CRIMINAL MISC. WRIT PETITION No. - 895 of 2010

Petitioner :- Laique & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sharique Ahmed
Respondent Counsel :- Govt. Advocate

Hon'ble Imtiyaz Murtaza,J.

Hon’ble Naheed Ara Moonis,J.

Heard learned counsel for the petitioners 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.

Victim petitioner no.2 is present in the court and has been identified
by her lawyer. It is submitted by the learned counsel for the
petitioners that, petitioner no.2 has married with the petitioner no.1
out of her own free will and both the petitioners are major.
Issue notice to respondent no.3 who may file counter affidavit within
two weeks. Learned A.G.A. may also file counter affidavit in the
meantime. Rejoinder affidavit if any may be filed within one week
next thereafter.

List this matter after expiry of the aforesaid period.
Till next date of listing, the arrest of the petitioners, namely, Laique,
Rinki alias Marruim, Shafique, Khalique, Tulsi, Baby, Shahjhan,
Shabbo, Juggan and Shadab alias Saddam who are wanted in Case
Crime No.2 of 2010, under Section 363, 366, 506 I.P.C., P.S. Bajaria,
District Kanpur Nagar shall remain stayed of course subject to the
restraint that the petitioners shall fully cooperate with the
investigation and shall appear as and when called upon to assist in
the investigation.

Order Date :- 21.1.2010
Mustaqeem.