Allahabad High Court High Court

Smt. Sushila Devi & Others vs State Of U.P. & Others on 29 July, 2010

Allahabad High Court
Smt. Sushila Devi & Others vs State Of U.P. & Others on 29 July, 2010
Court No. - 42

Case :- CRIMINAL MISC. WRIT PETITION No. - 13668 of 2010

Petitioner :- Smt. Sushila Devi & Others
Respondent :- State Of U.P. & Others
Petitioner Counsel :- J.B. Singh
Respondent Counsel :- Govt. Advocate,T.N. Tiwari

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.

Learned counsel for the complainant prays for and is allowed two weeks’ time
for filing counter affidavit. . Learned A.G.A. may also file counter affidavit
within the same period. Rejoinder affidavit may thereafter be filed within one
week.

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 petitioners, namely, Sushila Devi, Nagendra Prasad
Dwivedi and Brahma Dutt Tripathi, who are involved in case crime no.335 of
2010, under Sections 419,420,467,468,506 and 120-B I.P.C., P.S. Lanka,
District Varanasi 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 :- 29.7.2010
Asha